High Court Kerala High Court

Gills Benny vs The Asst. Commissioner (Assmt.) on 30 October, 2007

Kerala High Court
Gills Benny vs The Asst. Commissioner (Assmt.) on 30 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32203 of 2007(H)


1. GILLS BENNY,
                      ...  Petitioner

                        Vs



1. THE ASST. COMMISSIONER (ASSMT.),
                       ...       Respondent

2. DY. COMMISSIONER (APPEALS),

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/10/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                W.P.(C) NO. 32203 OF 2007 H
               =====================

           Dated this the 30th day of October, 2007

                         J U D G M E N T

Ext.P1 is an order of assessment in respect of which, Ext.P2

appeal has been filed by the petitioner. The complaint is that

despite an early hearing sought for by Ext.P3, appeal has not

been considered.

In view of the pendency of the appeal as stated above, I

dispose of this writ petition directing that Ext.P2 appeal shall be

heard and disposed of by the 2nd respondent as expeditiously as

possible, at any rate within a period of four weeks of receipt of a

copy of this judgment.

ANTONY DOMINIC, JUDGE.

Rp