IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4118 of 2008(M)
1. S.GOPALAKRISHNA PILLAI
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS)
... Respondent
2. COMMERCIAL TAX OFFICER
3. THE DEPUTY TAHSILDAR (RR)
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2008
O R D E R
ANTONY DOMINIC, J.
===================
W.P.(C) NO.4118 OF 2008 M
===========================
Dated this the 4th day of February, 2008
J U D G M E N T
Petitioner submits that against Ext.P1 series of assessment
orders, Ext.P2 series of appeals were filed before the 1st respondent.
Referring to Ext.P3, petitioner submits that these appeals were posted
for final hearing on 11/1/2008 and that the matter has been heard and
orders have been reserved. In the meanwhile, revenue recovery
proceedings already initiated under Ext.P4 is continuing. It is in these
circumstances, this writ petition has been filed challenging the revenue
recovery action.
2. Having regard to the fact that Ext.P2 series of appeals
filed by the petitioner before the 1st respondent are heard and orders
reserved, I feel that further proceedings pursuant to Ext.P4 should be
deferred until orders are pronounced by the Appellate Authority.
WPC 4118/08
:2 :
3. Accordingly, I dispose of this writ petition directing that
the 1st respondent shall pass final orders on Ext.P2 series of appeals
filed by the petitioner against Ext.P1 series of assessment orders.
This shall be done as expeditiously as possible, at any rate within four
weeks of production of a copy of this judgment.
4. In the meanwhile, further proceedings pursuant to Ext.P4
will stand deferred for a period of six weeks.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp