IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16587 of 2008(Y)
1. K.GANESHAN, S/O. KUNHIRAMA PODUVAL,
... Petitioner
Vs
1. INSPECTING ASSISTANT COMMISSIONER
... Respondent
2. THE COMMERICIAL TAXES OFFICER (AA)
3. THE DEPUTY COMMISSIONER (APPEALS)
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16587 OF 2008 Y
--------------------------------------
Dated this the 4th June, 2008
JUDGMENT
Petitioner has approached this Court challenging Ext.P6
which is a demand notice issued under the Revenue Recovery
Act to enforce the assessment order passed under the Kerala
Value Added Tax Act. He seeks a direction to respondents 1
and 2 not to take any steps to recover any amount as per Exts.P3
and P3(a) assessment orders pending disposal of Ext.P4 Appeal
and Ext.P5 stay petition. He also seeks a direction to the third
respondent to consider and pass orders on Ext.P4 Appeal and
Ext.P5 stay petition.
2. I heard the learned counsel for the petitioner and also
the learned Government Pleader. I am inclined to grant prayer
(c) in so far as it relates to a direction to pass orders on Ext.P5
stay petition. Accordingly, the Writ Petition is disposed of
directing the third respondent to consider and take a decision on
Ext.P5 stay petition in accordance with law, within a period of
WPC. WP(C) NO.16587/08 Y 2
three weeks from the date of receipt of a copy of this Judgment.
Till a decision is taken on Ext.P5 as aforesaid, Ext.P6 will be
kept in abeyance.
Petitioner will produce a copy of this Judgment before the
third respondent Appellate Authority as soon as it is made
available to him.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge