High Court Kerala High Court

Jitendrakumar H Muthaliya vs Assistant Commissioner (Aa) on 22 September, 2010

Kerala High Court
Jitendrakumar H Muthaliya vs Assistant Commissioner (Aa) on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29035 of 2010(D)


1. JITENDRAKUMAR H MUTHALIYA, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. TAHSILDAR, GOVERNMENT DUES RECOVERY,

                For Petitioner  :SRI.P.RAGHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :22/09/2010

 O R D E R
                       C.K. ABDUL REHIM, J
                       ------------------------------
                    WP(C) NO. 29035 OF 2010
                     -----------------------------------
           Dated this the 22nd day of September, 2010


                               JUDGMENT

Aggrieved by Ext.P4 assessment, the petitioner had preferred

statutory appeal accompanied by stay petition, before the 2nd

respondent, as per Exts.P5 and P6 respectively. It is stated that the 2nd

respondent had conducted hearing on the appeal on 13.09.2010 on the

basis of Ext.P7 posting notice, and the appeal stands reserved for

passing orders. Grievance of the petitioner is that now coercive steps of

recovery are being pursued on the basis of Ext.P8 notice, even before

orders are passed on the appeals.

2. Submission of the petitioner that the appeal was heard in

full on 13.09.2010 and the petitioner does not require any further

hearing, is recorded. Considering facts and circumstances as stated

above, I am of the opinion that recovery steps can be restrained till

orders are passed on Ext.P5 appeal.

3. In the result, the Writ Petition is disposed of directing the 2nd

respondent to pass orders on Ext.P5 appeal, which was heard on

13.09.2010, at the earliest possible, at any rate within a period of one

month from the date of receipt of a copy of this judgment.

4. Till such time orders are passed as directed above, all

2
WP(C) No. 29035/2010

further proceedings of recovery initiated pursuant to Ext.P8 notice shall be

kept in abeyance.

5. The petitioner will produce a copy of this judgment before the

2nd respondent.

C.K. ABDUL REHIM
JUDGE
dnc