IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3940 of 2010(N)
1. ALIKUNJU, MANAGING PARTNER,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEAL),
... Respondent
2. THE COMMERCIAL TAX OFFICER,
3. THE DEPUTY TAHSILDAR,
4. THE VILLAGE OFFICER,
5. THE DISTRICT COLLECTOR,
For Petitioner :SRI.SIRAJ KAROLY
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.3940 of 2010
--------------------------
Dated this the 5th February, 2010
J U D G M E N T
Being aggrieved by Ext.P3 order passed by the
assessing authority, the petitioner has preferred Ext.P4
appeal along with Ext.P5 petition for stay and also Ext.P6
petition for condoning the delay in filing the appeal, which
are stated as pending consideration before 1st
respondent.
2. The petitioner is aggrieved of the coercive steps
being pursued against him, as borne by Exts.P1 and P2
notices issued under the Kerala Revenue Recovery Act
which in turn are sought to be challenged in this writ
petition.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the
1st respondent is directed to consider and pass
appropriate orders on Exts.P5 petition for stay and Ext.P6
petition for condoning the delay in filing the appeal, as
expeditiously as possible at any rate, within a period of two
W.P (C) No.3940 of 2010
2
months from the date of receipt of a copy of this judgment.
However, it is made clear that till appropriate orders are
passed on Exts.P5 and P6, all further coercive proceedings
pursuant to Exts.P1 and P2 shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE
ma
W.P (C) No.3940 of 2010
3
W.P (C) No.3940 of 2010
4