IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36321 of 2009(I)
1. M/S.BLUE CHIPS MINES & INDUSRIES,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER(APPEALS),
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :16/12/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.36321 OF 2009
------------------------------
Dated this the 16th day of December, 2009
J U D G M E N T
———————-
1. Against Ext.P1 & P2 assessments pertaining to the
years 2005-06 and 2006-07, the petitioner had preferred
statutory appeals as evidenced from Ext.P3 & P4 before the 2nd
respondent. The appeals are filed along with petitions seeking
delay condonation. Stay petitions are also filed along with the
appeals. Since the matter is pending consideration and disposal
before the appellate authority, the writ petition is disposed of on
issuing necessary directions to that authority.
2. The 2nd respondent is directed to consider and pass
orders on Ext.P5 & P6 delay condonation petitions, 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. If the delay is condoned,
and appeals are admitted, the 2nd respondent shall consider and
pass orders on the stay applications filed as Ext.P7 & Ext.P8,
simultaneously. Till such time the respondents are directed to
keep in abeyance all steps for realisation of the amounts covered
under Ext.P1 & P2 .
W.P.(C).36321/09-I 2
3. If delay is condoned and the appeals are admitted, the
2nd respondent shall also take steps for disposal of the appeals at
the earliest, thereafter.
C.K.ABDUL REHIM, JUDGE.
okb