High Court Kerala High Court

K.Gangadharan vs State Of Kerala on 26 August, 2009

Kerala High Court
K.Gangadharan vs State Of Kerala on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24658 of 2009(B)


1. K.GANGADHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER, 2ND CIRCLE,

3. INSPECTING ASST. COMMISSIONER,

4. DEPUTY COMMISSIONER(APPEALS),

                For Petitioner  :SRI.R.SUDHAKARA MENON

                For Respondent  : No Appearance

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

 Dated :26/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
               ........................................................................
                    W.P.(C) No. 24658 OF 2009
               .........................................................................
                    Dated this the              26   th August, 2009

                                   J U D G M E N T

Challenging Ext. P1 assessment order passed by the second

respondent, the petitioner has preferred Exts.P2 (a) appeal along with

P2(b) petition for stay before the 4th respondent. The grievance of

the petitioner is that it is without any regard to the pendency of the

said proceedings that the third respondent is pursuing further steps

to realise the amount allegedly due from the petitioner as per Ext.

P3 notice issued under the Revenue Recovery Act.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the 4th respondent

is directed to consider and pass appropriate orders on Exts.P2(a)

appeal and P2(b) petition for stay, in accordance with law, as

expeditiously as possible. It is made clear that till such appropriate

orders are passed on Ext.P2(b), all further proceedings pursuant to

Ext. P3 shall be kept in abeyance.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk