IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21028 of 2010(C)
1. M/S.NEST CONDIMENTS, THENGOE P.O.,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (AUDIT
... Respondent
2. THE DEPUTY COMMISSIONER OF COMMERCIAL
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/07/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.21028 of 2010-C
----------------------------
Dated this the 7th day of July, 2010.
J U D G M E N T
Being aggrieved of Ext.P1 assessment order passed by the first
respondent, the petitioner has filed Ext.P2 appeal, along with Ext.P3
petition to condone the delay in filing the same and also
accompanied by Ext.P4 petition for stay, which are pending
consideration before the second respondent.
2. The grievance of the petitioner is that, without any
regard to the pendency of the said proceedings, the third
respondent has initiated recovery proceedings invoking the
provisions under the Revenue Recovery Act, as borne by Ext.P5,
which is sought to be intercepted by this Court.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Exts.P3 and P3 interlocutory applications, in accordance with law, as
expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment. It is made clear that till
W.P(C) No.21028 of 2010-C 2
appropriate orders are passed on Exts.P3 and P4 interlocutory
applications, all further proceedings pursuant to Ext.P5 shall be
kept in abeyance.
The Writ Petition is disposed of.
Sd/-
P.R.RAMACHANDRA MENON
JUDGE
//True Copy//
P.A to Judge
ab
W.P(C) No.21028 of 2010-C 3