High Court Kerala High Court

Dhanya Leather House vs The Commercial Tax Officer on 17 May, 2010

Kerala High Court
Dhanya Leather House vs The Commercial Tax Officer on 17 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14909 of 2010(K)



1. DHANYA LEATHER HOUSE
                      ...  Petitioner

                        Vs

1. THE COMMERCIAL TAX OFFICER,CIRCLE 1 & OR
                       ...       Respondent

                For Petitioner  :SRI.P.N.DAMODARAN NAMBOODIRI

                For Respondent  : No Appearance

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

 Dated :17/05/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                       WP(C) NO. 14909 OF 2010
                   ---------------------------------------------
                Dated, this the 17th day of May, 2010


                              J U D G M E N T

Challenging Ext.P1 order passed by the 1st respondent in respect of

the assessment year 2008-‘ 09, the petitioner has preferred Ext.P2 appeal

along with Ext.P3 petition for stay which are pending before the second

respondent. The grievance of the petitioner is that it is without any regard to

the pendency of the said proceedings that Ext.P4 revenue recovery notice

has been issued by the 3rd respondent.

2. Heard the learned Government pleader as well.

3. Considering the facts and figures, the second respondent is

hereby directed to consider and pass appropriate orders on Ext. P3

petition for stay in accordance with law, as expeditiously as possible, at

any rate within one month from the date of receipt of a copy of this

judgment. However, it is made clear that till appropriate orders are

passed on Ext.P3 petition for stay, all further coercive proceedings

pursuant to Ext.P4, shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
kmd