IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1825 of 2010(C)
1. M/S.P.A.TRADING COMPANY
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :20/01/2010
O R D E R
P.R.RAMACHANDRA MENON, J
-----------------------------
W.P(C) No.1825 of 2010-C
------------------------------
Dated this the 20th day of January, 2010.
J U D G M E N T
Challenging Ext.P1 and P2 assessment orders passed by the
first respondent in respect of the assessment years 2006-07 and
2007-08, the petitioner has preferred Ext.P3 and P4 appeals, along
with Ext.P5 and P6 petitions for stay and also Exts.P7 and P8
petitions for early hearing, which are stated as pending before the
second respondent.
2. The grievance of the petitioner is that, it is without any
regard to the pendency of the said proceedings, that the concerned
respondents are pursuing the coercive steps invoking the provisions
under the Kerala Revenue Recovery Act as discernible from Exts.P9
and P10, which are sought to be intercepted in this Writ Petition.
3. Heard the learned Government Pleader as well.
Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Exts.P3 to P8 in accordance with law, as expeditiously as possible.
W.P(C) No.1825 of 2010-C 2
However, it is made clear that till appropriate orders are passed on
Exts.P5 and P6 petitions for stay, all further proceedings pursuant to
Exts.P9 and P10 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
ab