IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24951 of 2010(T)
1. K.M.PARIMALA, VINEETH AGENCIES,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.P.RAGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
------------------------------------
W.P.(C) No.24951 OF 2010
------------------------------------
Dated this the 11th day of August, 2010
J U D G M E N T
~~~~~~~~~~~
The petitioner is stated as aggrieved of the coercive
proceedings being pursued under the Revenue Recovery Act,
inspite of the fact that the statutory appeal as well as the stay
petition are pending before the concerned appellate authority.
Challenging Ext.P1 assessment order, the petitioner has
preferred Ext.P2 appeal along with Ext.P3 petition for stay and
Ext.P4 arrear notice has been issued in the meanwhile, which
made the petitioner to approach this Court.
2. Heard the learned counsel for the petitioner as well
as the learned Government Pleader.
3. It is brought to the notice of this Court, that when
similar matters came up for consideration, taking note of the
nature of the contentions raised, this Court directed the
appellate authority to finalise the appeals themselves, so as to
put a quietus to the issue involved. In the said circumstance,
W.P.(C) No.24951/2010 2
the 2nd respondent is directed to consider and pass final orders
on Ext.P2 appeal, in accordance with law, as expeditiously as
possible, at any rate, within two months from the date of receipt
of a copy of this judgment. It is also made clear that further
coercive steps pursuant to Ext.P4 shall be kept in abeyance on
condition that the petitioner satisfies 1/3rd of the disputed
liability and furnishes security for the balance amount within two
weeks.
The Writ Petition is disposed of as above.
(P.R.RAMACHANDRA MENON, JUDGE)
ps/12/8