IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6249 of 2010(E)
1. JOLLY JOSEPH, S/O.JOSEPH, AGED 42 YEARS,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS),
... Respondent
2. THE COMMERCIAL TAXE OFFICER, 2ND CIRCLE,
3. THE DEPUTY TAHSILDAR,(RR), THODUPUZHA,
4. THE VILLAGE OFFICER, NEYYASSERY VILLAGE,
For Petitioner :SRI.JOICE GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :25/02/2010
O R D E R
P.R.RAMACHANDRA MENON. J
----------------------------------
W.P.(C) No. 6249 OF 2010
---------------------------------------
DATED THIS THE 25TH DAY OF FEBRUARY, 2010
J U D G M E N T
Challenging Exts.P1 to P4 assessment orders passed
by the second respondent in respect of the months of
July-2009 and October-2009, the petitioner has
preferred Ext.P8 to P9 appeals, along with
interlocutory applications for condoning the delay in
filing the appeals as well as for stay. The grievance
of the petitioner is that, the petitioner has been
served with Exts.P5 to P7 demand notices seeking to
realise the amounts stated as due from the petitioner
and because of the coercive steps being perused by the
respondents, the petitioner is constrained to approach
this Court for immediate interference.
2. Heard Learned Government pleader as well.
3. Considering the facts and circumstances, the first
respondent/ appellant authority is directed to consider
and pass appropriate orders in the interlocutory
W.P.(C) No. 6249/2010
2
applications filed by the petitioner for condoning the
delay and also for interim stay, as expeditiously as
possible; at any rate within one month from the date of
receipt of a copy of this judgment. Till such
appropriate orders are passed in the IAs as above, all
further proceedings by way of recovery steps shall be
kept in abeyance for the time being.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON, JUDGE
SS/.