IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5451 of 2010(F)
1. M/S.CHANGAZHATHU GRANITES
... Petitioner
Vs
1. DEPUTY COMMISSIONR
... Respondent
For Petitioner :SRI.THAMPAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :19/02/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 5451 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of February, 2010
JUDGMENT
The grievance of the petitioner is that even though the
petitioner has filed Exts.P4 and P6 appeals before the 1st
respondent challenging Exts.P3 and P5 assessment orders, the
respondents are proceeding with hasty recovery steps as
evidenced by Ext.P7, which is under challenge in this writ
petition.
2. Heard the learned Government Pleader as well.
3. The learned counsel for the petitioner submits that the
petitioner, on receipt of Ext.P7, has made immediate
arrangements to file a petition for stay before the 1st respondent
and the same will be finalised within one week, simultaneously
seeking for appropriate direction to be issued to the appellate
authority to redress the grievance of the petitioner.
4. After hearing both sides, the petitioner is permitted to
file necessary petition for stay before the 1st respondent in
Exts.P4 and P6 appeals within one week, on which event, the
WP(C) No. 5451 of 2010
-:2:-
same shall be considered by the 1st respondent in accordance
with law and appropriate orders shall be passed thereon as
expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment. It is made clear that
till such orders are passed on the Interlocutory Applications, if
any as aforesaid, all further coercive steps pursuant to Ext.P7
shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON, JUDGE
ttb