IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14153 of 2010(T)
1. M/S. BHARAT PETROLEUM CORPORATION LTD.,
... Petitioner
Vs
1. ASSISTANT COMMUISSIONER(WT)
... Respondent
2. DEPUTY COMMISSIONER(APPEALS)
3. INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/05/2010
O R D E R
C.K. ABDUL REHIM, J.
----------------------------------
W.P.(C) NO. 14153 OF 2010
----------------------------------------
DATED THIS THE 4TH DAY OF MAY 2010
JUDGMENT
—————–
Against Ext. P1 order of assessment, the petitioner had
preferred statutory appeal before the 2nd respondent as evidenced
from Ext. P2. The petitioner had also filed stay petition as
evidenced from Ext. P2(a). It is submitted that the appeal as well as
accompanying application are pending consideration and disposal
before the 2nd respondent. Petitioner is aggrieved by the coercive
steps initiated pursuant to Ext. P3 Demand Notice.
2. Under the above circumstances, I am of the opinion that
this writ petition can be disposed of by issuing necessary directions
to the appellate authority.
3. Accordingly, the 2nd respondent is directed to consider
and pass orders on Ext. P2(a) stay petition, after affording an
opportunity for hearing to the petitioner, as early as possible, at any
rate, within one month from the date of receipt of copy of this
W.P.(C) NO. 14153 OF 2010
2
judgment. Recovery of the amounts covered under Ext. P1 shall be
kept in abeyance till orders are passed by the 2nd respondent, as
directed above.
The petitioner shall produce a copy of this judgment before
the 2nd respondent.
C.K. ABDUL REHIM
JUDGE
pkk