High Court Kerala High Court

E.P.Shereef vs The Commercial Tax Officer on 17 August, 2010

Kerala High Court
E.P.Shereef vs The Commercial Tax Officer on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25939 of 2010(N)


1. E.P.SHEREEF, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSEPCTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.C.K.THANU PILLAI

                For Respondent  : No Appearance

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

 Dated :17/08/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 25939 OF 2010
              .........................................................................
                     Dated this the 17th August , 2010



                                   J U D G M E N T

Challenging Exts.P1 to P3 assessment orders under the

CST Act passed by the first respondent, the petitioner has

already filed Exts.P4, P7 and P10 appeals along with Exts, P5,

P8 and P11 petitions for condonation of delay in filing the appeals

and Exts.P6, P9 and P12 petitions for stay, which are pending

consideration before the second respondent. The grievance of

the petitioner is that without any regard to the pendency of the

above proceedings,Exts.P13 to P15 notices have been issued by

the third respondent for realisation of the amount stated as due

from the petitioner, which in turn is subjected to challenge in

this Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second

respondent is directed to consider and pass appropriate orders

W.P.(C) No. 25939 OF 2010

2

on the above petitions for condonation of delay and 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 the

judgment. It is made clear that till such orders are passed on

the above petitions, all further proceedings pursuant to Exts. P13

to P15 shall be kept in abeyance.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk