High Court Kerala High Court

M/S.Alapatt Fashion Jewellery vs The Asst.Commissioner on 22 May, 2009

Kerala High Court
M/S.Alapatt Fashion Jewellery vs The Asst.Commissioner on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13898 of 2009(F)



1. M/S.ALAPATT FASHION JEWELLERY
                      ...  Petitioner

                        Vs

1. THE ASST.COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

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

 Dated :22/05/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 13898 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 22nd day of May, 2009

                              JUDGMENT

Challenging Ext.P1 order passed by the first respondent

disallowing the input tax credit claimed by the petitioner, the aggrieved

party has chosen to file Ext.P3 appeal along with Ext.P4 stay petition

before the second respondent.

2. Heard the learned Government Pleader as well. Considering

the facts and circumstance, the second respondent is hereby directed

to consider Ext.P4 and to pass appropriate orders thereon, in

accordance with law, as expeditiously as possible. It is also made clear

that, till such orders are passed on Ext.P4 interlocutory application for

stay, all further proceedings based on Ext.P1 shall be kept in abeyance.

Disposed of accordingly

.

P. R. RAMACHANDRA MENON, JUDGE

kmd

WP (C) No. of 200
: 2 :