IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7963 of 2010(U)
1. M.DASAN, MAJOR BAKERY,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.7963 of 2010-U
----------------------------
Dated this the 11th day of March, 2010.
J U D G M E N T
Challenging Ext.P1 order passed by the first respondent, the
petitioner has approached the statutory authority by filing Ext.P2 appeal
along with Ext.P3 petition for stay, which are pending consideration
before the second respondent.
2. The grievance of the petitioner is that, without any regard to
the pendency of the said proceedings, the respondents have initiated
recovery proceedings invoking the provisions under the Revenue
Recovery Act, as borne by Ext.P4, which is sought to be intercepted by
this Court.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on Ext.P3
petition for stay, in accordance with law, as expeditiously as possible, at
any rate with in one month from the date of receipt of a copy of this
judgment. It is made clear that till appropriate orders are passed on
Ext.P3 petition for stay, all further proceedings pursuant to Ext.P4 shall
be kept in abeyance.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
ab JUDGE
2
ab