High Court Kerala High Court

Pallimalil Rubber Traders vs Asst.Commissioner-Ii on 28 August, 2009

Kerala High Court
Pallimalil Rubber Traders vs Asst.Commissioner-Ii on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25068 of 2009(V)


1. PALLIMALIL RUBBER TRADERS,
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER-II, COMMERCIAL TAXES,
                       ...       Respondent

2. DY.COMMISSIONER (APPEALS),

3. INSPECTING ASST.COMMISSIONER,

                For Petitioner  :SRI.S.ANIL KUMAR (TRIVANDRUM)

                For Respondent  : No Appearance

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

 Dated :28/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 25068 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 28th day of August, 2009

                               JUDGMENT

Challenging Ext.P1 order passed by the first respondent, the

petitioner has already approached the appellate authority/second

respondent by filing Ext.P2 memorandum of appeal along with Ext.P3

petition for stay. The grievance of the petitioner is that, it is without any

regard to pendency of the above proceedings that the respondents are

proceeding with the coercive steps, as borne by Ext.P5, which in turn is

sought to be intercepted in the present Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second

respondent is directed to consider and pass appropriate orders on

Ext.P2 appeal and Ext.P3 petition for stay, in accordance with law, as

expeditiously as possible. It is made clear that, till such appropriate

orders are passed on Ext.P3 petition for stay, all further steps, stated as

being pursued against the petitioner, pursuant to Ext.P5, shall be kept

in abeyance.

The Writ Petition is disposed of accordingly

P. R. RAMACHANDRA MENON, JUDGE
kmd