High Court Kerala High Court

M/S. Hillwood Imports And Exports … vs The Asst. Commissioner I on 14 August, 2009

Kerala High Court
M/S. Hillwood Imports And Exports … vs The Asst. Commissioner I on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23193 of 2009(T)


1. M/S. HILLWOOD IMPORTS AND EXPORTS (P)LTD
                      ...  Petitioner

                        Vs



1. THE ASST. COMMISSIONER I
                       ...       Respondent

2. THE DEPUTY COMMISIONER (APPEALS)

3. SALES TAX OFFICER (RECOVERY) OFFICE OF

                For Petitioner  :SRI.P.RAGHUNATH

                For Respondent  : No Appearance

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

 Dated :14/08/2009

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
             ........................................................................
                  W.P.(C) No. 23193 OF 2009
             .........................................................................
                  Dated this the               14th August, 2009


                                 J U D G M E N T

Exts. P1 and P2 assessment orders in respect of the

assessment years 2005-06 and 2006-07 are under challenge in

Exts. P3 and P5 appeals preferred along with Exts. P4 and P6

petitions for stay, which are pending before the second

respondent. The grievance of the petitioner is that it is without

any regard to the pendency of the above proceedings that the

third respondent has resorted to coercive steps under the

Revenue Recovery Act, as borne by Ext.P7 notice issued in this

regard.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second

respondent is directed to consider and pass appropriate orders on

Exts. P3 and P5 appeals as well as Exts.P4 and P6 petitions for

stay, in accordance with law, as expeditiously as possible. It is

W.P.(C) No. 23193 OF 2009

2

made clear that till such orders are passed on Exts. P4 and P6

petitions for stay, all further proceedings pursuant to Ext. P7

shall be kept in abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk