IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3930 of 2010(M)
1. M/S.K.K.P.SPINNING MILLS LTD.,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (IB)
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DISTRICT COLLECTOR,
4. THE DEPUTY COMMISSIONER (APPEALS)
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/02/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
-------------------------
W.P (C) No.3930 of 2010
--------------------------
Dated this the 5th February, 2010
J U D G M E N T
The grievance projected by the petitioner in this writ
petition is that, even though Ext.P1 assessment order is
dated 31.12.2008, it was never served to the petitioner
and on coming to know about the coercive proceedings
being pursued on the basis of the said order, the petitioner
applied for and obtained certified copy of the same and
resorted to the statutory remedy by filing Ext.P3 appeal,
along with Ext.P4 petition for stay, which are stated as
pending before the 4th respondent .
2. The grievance of the petitioner is that, it is
without any regard to the pendency of the said
proceedings, that the recovery proceedings are being
continued under the Kerala Revenue Recovery Act, which
is sought to be intercepted by this Court.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the
4th respondent is directed to consider and pass orders on
Ext.P4 petition for stay, as expeditiously as possible, at any
W.P (C) No.3930 of 2010
2
rate, within a period of two months from the date of
receipt of a copy of this judgment. It is made clear that till
appropriate orders are passed on Ext.P4, all further
coercive proceedings pursuant to Ext.P1 shall be kept in
abeyance.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE
ma
W.P (C) No.3930 of 2010
3
W.P (C) No.3930 of 2010
4