IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21233 of 2009(Y)
1. T.V.ABDUL GAFOOR, AGED 64 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. SALES TAX OFFICER,
4. DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.M.N.SANJITH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/07/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 21233 OF 2009
.........................................................................
Dated this the 28 th July, 2009
J U D G M E N T
The petitioner is aggrieved of the coercive steps stated as
being pursued against him notwithstanding pendency of Ext. P3
statutory appeal. The learned Counsel for the petitioner submits
that the petitioner has already preferred Ext. P5 reply in
response to Ext. P4 show cause notice and that the steps stated
as now being pursued against the petitioner are absolutely
without any rhyme or reason.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, there will be a
direction to the Sales Tax Appellate Tribunal, Addl. Bench,
Kozhikode to consider and pass appropriate orders on Ext. P3
appeal as expeditiously as possible and at any rate within one
month from the date of receipt of a copy of the judgment,
especially in view of the fact that the final hearing has already
W.P.(C) No. 21233 OF 2009
2
been held ten days back, as submitted by the learned Counsel for
the petitioner. It is also made clear that no coercive steps shall
be pursued against the petitioner till finalisation of the
proceedings as above.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk