High Court Kerala High Court

M/S.K.K.P.Spinning Mills Ltd vs The Intelligence Officer (Ib) on 5 February, 2010

Kerala High Court
M/S.K.K.P.Spinning Mills Ltd vs The Intelligence Officer (Ib) on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3930 of 2010(M)


1. M/S.K.K.P.SPINNING MILLS LTD.,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER (IB)
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DISTRICT COLLECTOR,

4. THE DEPUTY COMMISSIONER (APPEALS)

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :05/02/2010

 O R D E R
              P.R.RAMACHANDRA MENON, J.
                       -------------------------
                   W.P (C) No.3930 of 2010
                      --------------------------
             Dated this the 5th February, 2010

                        J U D G M E N T

The grievance projected by the petitioner in this writ

petition is that, even though Ext.P1 assessment order is

dated 31.12.2008, it was never served to the petitioner

and on coming to know about the coercive proceedings

being pursued on the basis of the said order, the petitioner

applied for and obtained certified copy of the same and

resorted to the statutory remedy by filing Ext.P3 appeal,

along with Ext.P4 petition for stay, which are stated as

pending before the 4th respondent .

2. The grievance of the petitioner is that, it is

without any regard to the pendency of the said

proceedings, that the recovery proceedings are being

continued under the Kerala Revenue Recovery Act, which

is sought to be intercepted by this Court.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the

4th respondent is directed to consider and pass orders on

Ext.P4 petition for stay, as expeditiously as possible, at any

W.P (C) No.3930 of 2010
2

rate, within a period of two months from the date of

receipt of a copy of this judgment. It is made clear that till

appropriate orders are passed on Ext.P4, all further

coercive proceedings pursuant to Ext.P1 shall be kept in

abeyance.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE
ma

W.P (C) No.3930 of 2010
3

W.P (C) No.3930 of 2010
4