High Court Kerala High Court

T.P.Agencies vs The Dy.Commissioner (Appeals) on 1 June, 2009

Kerala High Court
T.P.Agencies vs The Dy.Commissioner (Appeals) on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14926 of 2009(I)


1. T.P.AGENCIES, MAVOOR ROAD,
                      ...  Petitioner

                        Vs



1. THE DY.COMMISSIONER (APPEALS),
                       ...       Respondent

2. THE ASST.COMMISSIONER,

3. THE SALES TAX OFFICER (RECOVERY),

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/06/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 14926 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 1st day of June, 2009

                               JUDGMENT

Challenging Ext.P2 assessment order passed by the second

respondent, the petitioner has approached the first respondent by filing

Ext.P3 appeal along with Ext.P4 petition for stay. The case of the

petitioner is that, despite pendency of the above proceedings, the third

respondent is proceeding with the coercive steps, which hence is

sought to be interfered by this Court in the present Writ Petition.

2. Heard the Government Pleader as well.

3. After considering the facts and circumstances, the first

respondent is directed to consider and pass appropriate orders on

Ext.P3 appeal and Ext.P4 petition for stay in accordance with law, as

expeditiously as possible. However, it is made clear that, till such

appropriate orders are passed on Ext.P4 interlocutory application for

stay, all coercive proceedings initiated pursuant to Ext.P2 and Ext.P5

shall be kept in abeyance.

The Writ Petition is disposed of as above.

P. R. RAMACHANDRA MENON, JUDGE

kmd