High Court Kerala High Court

Joseph & Co.(Pvt.)Ltd. vs The Appellate Assistant … on 29 January, 2010

Kerala High Court
Joseph & Co.(Pvt.)Ltd. vs The Appellate Assistant … on 29 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2729 of 2010(M)


1. JOSEPH & CO.(PVT.)LTD., A COMPANY
                      ...  Petitioner

                        Vs



1. THE APPELLATE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE AGRICULTURAL INCOME TAX AND

3. THE DISTRICT COLLECTOR,

4. THE DEPUTY COLLECTOR (REVENUE RECOVERY),

                For Petitioner  :SRI.M.AJAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/01/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
                    -----------------------------------------------
                            WP(C) No. 2729 of 2010
                          -------------------------------------
                   Dated, this the 29th day of January, 2010

                                 J U D G M E N T

The petitioner is aggrieved of the coercive steps stated as being pursued

against them notwithstanding the pendency of the Ext.P2 series appeals, along

with Ext.P3 series I.A.s for stay and also followed by Ext.P4 series applications

for early hearing.

2. The learned Government Pleader appearing for the respondents

submits that, huge liability is to be satisfied by the petitioner and the appeals

can be caused to be considered, if the petitioner satisfies a portion of the

disputed liability.

3. Considering the facts and circumstances, the petitioner is directed

to deposit a sum of Rs.50,000/- within two weeks and on satisfying the same,

the first respondent shall consider and pass appropriate orders on Ext.P2 series

appeals, in accordance with law, of course after giving an opportunity of hearing

to the petitioner, as expeditiously as possible, at any rate, within two months

from the date of receipt of a copy of this judgment. It is made clear that till such

appropriate orders are passed in Ext.P2 series appeals, all further coercive

steps stated as being pursued against the petitioner shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc