IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18338 of 2009(J)
1. DEEPAK NARENDRAN,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/07/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 18338 OF 2009
-----------------------------------
Dated this the 1st day of July, 2009
JUDGMENT
Ext.P1 assessment order passed by the first respondent has already been
subjected to challenge by filing Ext.P2 memorandum of appeal, along with
Ext.P3 petition for stay and the said proceedings are stated as pending before
the second respondent. The grievance of the petitioner is that it is without any
regard to the pendency of the above proceedings that the respondents are
proceeding with the coercive steps, which hence is sought to be interfered by
this Court.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the second respondent is
hereby directed to consider Ext.P2 appeal and Ext.P3 petition for stay, in
accordance with law and pass appropriate orders, as expeditiously as possible.
However it is made clear that till such appropriate orders are passed on Ext.P3
petition for stay, all further coercive proceedings pursuant to Ext.P4 for
realisation of the allegedly due amount from the petitioner shall be kept in
abeyance.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc