IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10695 of 2010(J)
1. M/S.J.K.HELEN CURTIS, TATA OIL MILLS
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER(ASSESSMENT)
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C).No. 10695 of 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 29th day of March, 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
J U D G M E N T
Challenging Ext.P1 assessment order, the petitioner has
preferred Ext.P2 appeal, along with Ext.P3 petition for stay
and Ext.P4 petition for early hearing. The petitioner is
aggrieved of Ext.P5 Garnishee proceedings served on the
bankers on the petitioner, which is sought to be intercepted
in this writ petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd
respondent is directed to consider and pass appropriate
orders on Ext.P3 petition for stay, in accordance with law as
expeditiously as possible, at any rate within one month from
date of receipt of a copy of this Judgment. Till such orders
are passed on the interlocutory application for stay, all
W.P.(C).No. 10695 of 2010
2
further coercive steps including implementation and
operation of Ext.P5 shall be kept in abeyance.
The writ petition is disposed of as above.
P.R. RAMACHANDRA MENON
JUDGE
nl