IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5953 of 2010(T)
1. M/S.BHIMA TRADERS, NARAYANA NAGAR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE ASST.COMMISSIONER,
3. THE DEPUTY COMMISSIONER (APPEALS),
4. THE SALES TAX OFFICER,
For Petitioner :SRI.A.V.MURALIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 5953 of 2010
---------------------------------------
Dated, this the 23rd day of February, 2010
J U D G M E N T
Challenging Ext.P1 assessment order passed by the 2nd
respondent, the petitioner has preferred Ext.P2 appeal, along with Ext.P3
petition for stay; which are stated as pending consideration before the 3rd
respondent. The petitioner has approached this Court because of the
coercive steps being pursued by the 4th respondent in the meanwhile, as
evident from Ext.P4, which hence is sought to be intercepted by this
Court.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 3rd respondent
is directed to consider and pass appropriate orders on Ext.P3, in
accordance with law, as expeditiously as possible, at any rate, within one
month from the date of receipt of a copy of this judgment. Till such final
orders are passed on Ext.P3, all further proceedings pursuant to Ext.P4
shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc