High Court Kerala High Court

K.Balasubramanian vs Agricultural Income Tax And Sales … on 25 June, 2009

Kerala High Court
K.Balasubramanian vs Agricultural Income Tax And Sales … on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17640 of 2009(Y)


1. K.BALASUBRAMANIAN,
                      ...  Petitioner

                        Vs



1. AGRICULTURAL INCOME TAX AND SALES TAX
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

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

 Dated :25/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                    W.P. (C) No. 17640 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 25th day of June, 2009

                              JUDGMENT

Ext.P1 assessment order passed by the first respondent in

respect of the assessment year 2004 – 2005 has been subjected to

challenge by filing Ext.P2 appeal before the second respondent along

with Ext.P3 petition for stay. The case of the petitioner is that, it is

without any regard to the pendency of the above proceedings that the

respondents are running after the petitioner with the coercive steps,

which is sought to be interfered in the present Writ Petition.

2. Heard the learned Government Pleader as well.

Considering the facts and figures, the second respondent is

hereby directed to consider and pass appropriate orders on Ext.P2

appeal and Ext. P3 petition for stay in accordance with law, as

expeditiously as possible. However, it is made clear that till

appropriate orders are passed on Ext.P3 petition for stay, all further

coercive proceedings, stated as being pursued against the petitioner,

shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE
kmd