IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34775 of 2009(N)
1. M/S.A.A.CRUSHING UNIT,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :03/12/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.34775 OF 2009
------------------------------
Dated this the 3rd day of December, 2009
J U D G M E N T
———————-
1. Since Ext.P2 statutory appeal filed against Ext.P1
assessment, with respect to the year 2007-08, is pending
consideration and disposal before the statutory appellate authority
(2nd respondent), I am of the opinion that the writ petition can be
disposed of on issuing necessary directions to that authority.
2. The 2nd respondent is directed to consider and pass orders
on Ext.P3 stay petition filed along with the appeal after affording an
opportunity of hearing to the petitioner, as early as possible, at any
rate within a period of one month from the date of receipt of a copy of
this judgment.
3. The respondents are restrained from proceeding with
further steps of recovery of the amounts covered under Ext.P1, which
is initiated pursuant to Ext.P5 and P6 demand notices, till the 2nd
respondent passes orders as directed above.
4. The 2nd respondent is also directed to take steps for an
early disposal of the appeal, thereafter.
C.K.ABDUL REHIM, JUDGE.
okb