IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9033 of 2010(D)
1. V.K.SUBAIR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER, KVAT CIRCLE-
... Respondent
2. THE DEPUTY COMMISSIONER(APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
.......................................................................
WP (C) NO. 9033 OF 2010
...............................................
Dated this the 18th day of March, 2010
J U D G M E N T
Being aggrieved of Exhibit P1 assessment order,
the petitioner has filed Exhibit P2 appeal and Exhibit P3
petition for stay, which are pending before the second
respondent. The 3rd respondent has issued Exhibit P5
Revenue Recovery notice in the meanwhile, which in turn
forms the subject matter of challenge in this Writ
Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd
respondent is directed to consider and pass appropriate
orders on Exhibit P3 petition for stay, in accordance with
law, as expeditiously as possible, at any rate, within a
period of one month from the date of receipt of a copy of
this Judgment. Till such orders are passed on Exhibit P3,
WP (C) NO. 9033 OF 2010
2
all further coercive steps pursuant to Exhibit P5 shall be
kept in abeyance
The Writ Petition is disposed of, as above.
P.R. RAMACHANDRA MENON,
JUDGE.
rkc