High Court Kerala High Court

Ann Pharma Euipments vs Deputy Commissioner (Appeals) on 21 January, 2010

Kerala High Court
Ann Pharma Euipments vs Deputy Commissioner (Appeals) on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2000 of 2010(Y)


1. ANN PHARMA EUIPMENTS, REP. BY ITS
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. INSPECTING ASST. COMMISSIONER OF

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

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

 Dated :21/01/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No. 2000 OF 2010
               .........................................................................
                      Dated this the 21st January, 2010



                                    J U D G M E N T

Aggrieved of the assessment orders passed by the

assessing authority, the petitioner has preferred Exts.P1 and P3

appeals along with Exts. P2 and P4 petitions for stay and also an

interlocutory application( stated as filed) for condonation of delay

in filing the appeals, which are pending consideration.

2. The grievance of the petitioner is that it is without any

regard to the pendency of the above proceedings, that the

respondents are after the petitioner, invoking the machinery

under the Revenue Recovery Act, as borne by Ext.P5, which in

turn is sought to be intercepted in this Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the first

respondent is directed to consider and pass appropriate orders on

the above proceedings as expeditiously as possible. It is made

W.P.(C) No. 2000 OF 2010

2

clear that till such orders are passed on the application for

condonation of delay in filing the appeal and also on Exts. P2

and P4 petitions for stay, all further proceedings pursuant to

Ext.P5 shall be kept in abeyance

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk