IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23905 of 2009(G)
1. R.VINOD,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMERCIAL TAX OFFICER,
3. INSPECTING ASSISTANT COMMISSIONER,
4. DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.R.SUDHAKARA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :20/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 23905 OF 2009
.........................................................................
Dated this the 20th August, 2009
J U D G M E N T
Challenging Ext. P1 notice issued in respect of the
assessment year 2005-06, the petitioner has approached the 4th
respondent by filing Exts. P4(a) appeal and P4(b) petition for
stay, which are stated as still pending. The petitioner is aggrieved
of the coercive steps stated as being pursued by the third
respondent on the basis of Ext.P5, without any regard to the
pendency of the proceedings, as aforesaid, which hence is sought
to be intercepted in this Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 4th
respondent is directed to consider and pass appropriate orders
on Exts.P4(a) appeal and P4(b) petition for stay, in accordance
with law, as expeditiously as possible. However, it is made clear
that till such appropriate orders are passed on Ext.P4(b) petition
for stay, all further coercive steps stated as being pursued
W.P.(C) No. 23905 OF 2009
2
against the petitioner, pursuant to Ext. P5 shall be kept in
abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk