High Court Kerala High Court

M/S. Kunhikannan Jewellery vs The Assistant Commissioner … on 19 January, 2007

Kerala High Court
M/S. Kunhikannan Jewellery vs The Assistant Commissioner … on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2309 of 2007(Y)


1. M/S. KUNHIKANNAN JEWELLERY
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER (KVAT)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

3. THE INSPECTING ASSISTNT

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :19/01/2007

 O R D E R
                                P.R.RAMAN, J.

                        ```````````````````````````

                       W.P.(C) NO. 2309 OF 2007

                        ```````````````````````````

             Dated this the 19th day of January, 2007


                               J U D G M E N T

As against Exhibit P1 as rectified by Exhibit P1(a) order of

assessment, Exhibit P2 appeal along with application for stay

Exhibit P3 has been filed before the Appellate authority. The same

is pending. Meanwhile Exhibit P4 revenue recovery proceedings

were initiated. Hence this writ petition.

2. Heard the learned Government pleader.

3. In the facts and circumstances, there will be a

direction to consider and dispose of Exhibit P3 stay application

expeditiously at any rate within a period of two weeks from the

date of production of a copy of this judgment. Till then, Exhibit P4

revenue recovery proceedings shall be kept in abeyance and

thereafter it will be governed by the orders to be passed by the

appellate authority.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp