IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23193 of 2009(T)
1. M/S. HILLWOOD IMPORTS AND EXPORTS (P)LTD
... Petitioner
Vs
1. THE ASST. COMMISSIONER I
... Respondent
2. THE DEPUTY COMMISIONER (APPEALS)
3. SALES TAX OFFICER (RECOVERY) OFFICE OF
For Petitioner :SRI.P.RAGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :14/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 23193 OF 2009
.........................................................................
Dated this the 14th August, 2009
J U D G M E N T
Exts. P1 and P2 assessment orders in respect of the
assessment years 2005-06 and 2006-07 are under challenge in
Exts. P3 and P5 appeals preferred along with Exts. P4 and P6
petitions for stay, which are pending before the second
respondent. The grievance of the petitioner is that it is without
any regard to the pendency of the above proceedings that the
third respondent has resorted to coercive steps under the
Revenue Recovery Act, as borne by Ext.P7 notice issued in this
regard.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Exts. P3 and P5 appeals as well as Exts.P4 and P6 petitions for
stay, in accordance with law, as expeditiously as possible. It is
W.P.(C) No. 23193 OF 2009
2
made clear that till such orders are passed on Exts. P4 and P6
petitions for stay, all further proceedings pursuant to Ext. P7
shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk