IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10494 of 2010(J)
1. POPULAR AGENCIES, KELAPPAJI ROAD, NEAR
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SALES TAX OFFICER, AGRICULTURAL
3. THE DEPUTY COMMISSIONER OF COMMERCIAL
4. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.ASWIN GOPAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 10494 OF 2010
.........................................................................
Dated this the 26th March, 2010
J U D G M E N T
Challenging Ext.P1 assessment order in respect of the
assessment year 2005-06, passed by the second respondent,
the petitioner has preferred Ext. P2 appeal along with Ext.P3
petition for stay and Ext. P4 petition for early hearing. The case
of the petitioner is that it is without any regard to the pendency
of the said proceedings that coercive steps are being pursued
against the petitioner as borne by Ext. P5 issued by the 4th
respondent, which hence is under challenge in this Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the third
respondent is directed to consider and pass appropriate orders on
Ext. P3 petition for stay, in accordance with law as expeditiously
as possible, at any rate within one month from the date of receipt
of a copy of the judgment. It is made clear that till such orders
W.P.(C) No. 10494 OF 2010
2
are passed on Ext. P3, all further proceedings pursuant to Ext. P5
shall be kept in abeyance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk