IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29274 of 2007(I)
1. DR.GEORGE JACOB,PROPRIETOR,
... Petitioner
Vs
1. THE COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE ASSISTANT COMMISSIONER (KVAT),
4. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/10/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 29274 OF 2007
---------------------
Dated this the 4thday of October, 2007
J U D G M E N T
In relation to the assessment year 2004-05, Exts. P1 and P2
assessment orders are issued under the KGST and CST Act respectively.
Petitioner challenged the assessment orders in Exts.P3 and P5 appeals
along with Exts.P4 and P6 stay petitions. During the pendency of the
appeals and stay petitions, revenue recovery proceedings have been
initiated against him as per Ext.P8 and hence this writ petition.
2. I have heard the learned Government Pleader also in this
matter.
3. Since the appeals and stay petitions are pending, respondents
ought to have atleast decided the stay petitions before initiating revenue
recovery steps. Hence, I dispose of the writ petition directing that the 2nd
respondent shall consider and pass orders on Exts.P4 and P6 stay
petitions, as expeditiously as possible, at any rate, within three weeks from
the date of receipt of a copy of this judgment.
In the meantime, revenue recovery proceedings pursuant to Ext.P8
will stand deferred.
ANTONY DOMINIC, JUDGE
vps