High Court Kerala High Court

Island Hotel Maharaj Limited vs The State Of Kerala Rep.By The on 11 May, 2010

Kerala High Court
Island Hotel Maharaj Limited vs The State Of Kerala Rep.By The on 11 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14651 of 2010(F)


1. ISLAND HOTEL MAHARAJ LIMITED
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP.BY THE
                       ...       Respondent

2. LUXURY TAX OFFICER,COMMERCIAL TAXES,

3. DEPUTY COMMISSIONER OF COMMERCIAL

4. INSPECTING ASSISTANT COMMISSIONER

5. THE KERALA AGRICULTURAL INCOME TAX

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :11/05/2010

 O R D E R
                     C.T.RAVIKUMAR, J.
                -------------------------------------
                W.P.(C).No.14651 of 2010
                --------------------------------------
            Dated this the 11th day of May, 2010

                           JUDGMENT

The petitioner is an assessee on the rolls of the second

respondent. The grievance of the petitioner is against the

final assessment made for the years 2005-2006 and 2006-2007

as per Exts.P1 and P2. In fact, aggrieved by the said

assessment orders the petitioner has preferred statutory

appeals. However, recovery steps were initiated in the

meanwhile and thereupon petitioner had to approach this

Court by filing W.P.(C)No.3604 of 2010. The same was

disposed of by Ext.P3 judgment. In terms of the directions in

Ext.P3 judgment, Ext.P4 order was passed in the appeals.

Exts.P6 and P8 are the modified orders. Aggrieved by Exts.P6

and P8 orders the petitioner has preferred Exts.P9 and P10

appeals before the fifth respondent. The petitioner

apprehends coercive steps during the pendancy of Exts.P9 and

P10 appeals as has been done earlier. It is in these

circumstances that the Writ Petition has been filed.

Admittedly Exts.P9 and P10 appeals are pending before

the fifth respondent. Exts.P13 and P14 are the stay petitions

W.P.(C).No.14651/2010
: 2 :

moved in the said appeals. The fifth respondent is competent

to pass orders on Exts.P13 and P14. Therefore without

making any observation regarding the merits of the

contentions, this writ petition is disposed of with a direction to

the fifth respondent to consider and pass orders on Exts.P13

and P14 within a period of one month from today. Till such

orders are passed on Exts.P13 and P14 no coercive steps shall

be taken by the respondent based on the aforesaid assessment

orders.

C.T.RAVIKUMAR, JUDGE

skj