IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32846 of 2009(A)
1. M/S.T.K.M.TRADERS,KOOTUPATHA.P.O,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,PATTAMBI.
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :17/11/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.32846 OF 2009
------------------------------
Dated this the 17th day of November, 2009
J U D G M E N T
———————-
1. Since statutory appeal and stay petition filed as per
Ext.P2 and P3, against Ext.P1 order of assessment are pending
consideration and disposal before the 2nd respondent, I am of the
view that this writ petition can be disposed of directing an early
disposal of the matter by that authority.
2. Therefore the 2nd respondent is directed to consider
and pass orders on Ext.P3 stay petition filed along with appeal,
after affording an opportunity of hearing to the petitioner, as
early as possible, at any rate within a period of one month from
the date of receipt of a copy of this judgment.
3. The respondents are directed to keep in abeyance all
further steps for realisation of amounts covered under Ext.P1,
which is initiated through Ext.P5 notice, until orders are passed
by the 2nd respondent as directed above.
4. The 2nd respondent shall also take effective steps for
an early disposal of the appeal itself, thereafter.
C.K.ABDUL REHIM, JUDGE.
okb