IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25365 of 2009(M)
1. M/S.ACCEL FRONTLINE LTD.,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER(ASSESSMENT-1)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. STATE OF KERALA,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/09/2009
O R D E R
C.K. ABDUL REHIM, J.
---------------------------------
WP(C) NO. 25365 OF 2009
-----------------------------------
Dated this the 8th day of September, 2009
J U D G M E N T
Against Ext.P1 and P2 monthly provisional assessments pertaining June
2007 and September, 2007, the petitioner filed appeals before the second
respondent. As per Ext.P3 order, the appellate authority had remanded the
matter with directions to modify the assessments in accordance with the
observation made therein. Ext.P3 order was passed as early as on
05.12.2008. Grievance of the petitioner is that inspite of submitting repeated
requests as per Exts.P5 and P6, the first respondent assessing authority is not
taking steps to modify the assessments in compliance with Ext.P3 order.
2. Having considered the facts, the Writ Petition is disposed of,
directing the first respondent to pass appropriate orders in compliance with
Ext.P3 appellate order, if it has attained finality by modifying the assessments,
as early as possible, at any rate, within a period of one month from the date of
receipt of a copy of this judgment.
C.K. ABDUL REHIM
JUDGE
dnc