High Court Kerala High Court

M/S. Minar Ispat Private Ltd vs Intelligence Officer on 10 November, 2009

Kerala High Court
M/S. Minar Ispat Private Ltd vs Intelligence Officer on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31928 of 2009(I)


1. M/S. MINAR ISPAT PRIVATE LTD.
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER, SQUAD NO.III
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. SALES TAX OFFICER (RECOVERY)

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :10/11/2009

 O R D E R
                  C.K. ABDUL REHIM, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 31928 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 10th day of November, 2009

                        J U D G M E N T

1. Since Ext.P2 statutory appeal filed against Ext.P1

order of assessment is pending consideration and disposal

before the 2nd respondent appellate authority, I am of the

opinion that the writ petition can be disposed of with

appropriate directions to the appellate authority.

2. Along with the appeal the petitioner had filed

Ext.P3 stay petition, which is still pending consideration and

disposal. Therefore the 2nd respondent is directed to pass

orders on Ext.P3, after affording an opportunity of hearing

to the petitioner, as early as possible, at any rate within a

period of one month from the date of receipt of a copy of

this judgment.

3. The respondents are directed to keep in abeyance

all further steps of recovery for realisation of amounts

covered under Ext.P1 assessment, which is initiated

W.P.(C)No. 31928 of 2009
-2-

pursuant to Ext.P4 notice, till orders are passed on the stay

application as directed above.

4. The 2nd respondent is also directed to dispose of

the appeal at the earliest.

C.K. ABDUL REHIM
JUDGE

shg/