IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36853 of 2007(K)
1. C.C.WILLIAM VARGHESE,
... Petitioner
Vs
1. THE ASST. COMMISSIONER(ASSMT),
... Respondent
2. THE DEPUTY COMMISSIONER(APPEALS),
3. THE INSPECTING ASST. COMMISSIONER,
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 36853 of 2007
-------------------------------------
Dated: December 13, 2007
JUDGMENT
Petitioner has filed Exts.P5 and P6 appeals aggrieved by
Exts.P1 and P2 orders of assessment and it is stated that in order to
realise the amount that is due in terms of the orders of assessment,
revenue recovery proceedings have been initiated by Exts.P7 and P8.
It is submitted by the petitioner referring to Ext.P9 that soon after
the revenue recovery notices were served, petitioner was compelled
to remit 50% of the amount demanded. Despite this, petitioner
apprehends that the respondents will pursue the revenue recovery
proceedings for realising the entire amount. It is with this
apprehension that this writ petition has been filed.
2. Having regard to the fact that the Appellate Authority
seized of the appeals and that the petitioner has already remitted
50% of the amount due, I dispose of this writ petition directing that
the 2nd respondent Appellate Authority shall consider Exts.P5 and
WP(C) 36853/2007 Page numbers
P6 appeals filed by the petitioner with notice to him and pass orders
thereon. This shall be done as expeditiously as possible, at any
rate, within eight weeks of production of a copy of this judgment.
In the meantime, having regard to the payment already made by the
petitioner, I direct that further proceedings pursuant to Exts.P7 and
P8 shall be deferred until orders are passed on the appeals.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-