High Court Kerala High Court

M/S.Preethy Coconut Products vs State Of Kerala on 7 January, 2010

Kerala High Court
M/S.Preethy Coconut Products vs State Of Kerala on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 413 of 2010(B)


1. M/S.PREETHY COCONUT PRODUCTS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. THE DEPUTY COMMISSIONER (APPEALS),

4. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.SUDHAKARA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/01/2010

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
            ..............................................................................
                       W.P.(C) No. 413 OF 2010
             .........................................................................
                     Dated this the 7th January , 2010



                                  J U D G M E N T

Aggrieved by Ext.P1 assessment order, the petitioner has

approached the third respondent/appellate authority by filing

Ext.P4 (a) memorandum of appeal with Ext.P4(b) petition for

early posting and P4(c) petition for stay. Similar proceedings

have also been filed before the very same respondent in respect

of Ext.P6 assessment order for the subsequent year 2007-08 as

borne by Ext.P8 series. The grievance against Ext.P2

assessment order under CST Act in respect of 2006-07 has been

sought to be remedied by filing Ext.P3 petition, which is

pending consideration before the second respondent for rectifying

the errors/mistakes. The learned Counsel for the petitioner

submits that it is without any regard to the pendency of the

proceedings that the 4th respondent has issued Ext. P10(a) and

(b) demand notices , which hence are sought to be intercepted

by this Court.

2. Heard the learned Government Pleader as well.

3. After considering the facts and circumstances, the Writ

W.P.(C) No. 413 OF 2010

2

Petition is disposed of directing the second respondent to

consider and pass appropriate orders on Ext.P3 and the third

respondent to consider and pass appropriate orders on Ext.P4

series and P8 series of proceedings filed before him in

accordance with law, after giving an opportunity of hearing to the

petitioner, as expeditiously as possible. It is made clear that till

such appropriate orders are passed on Ext.P4(c) and P8(c)

petitions for stay and also on Ext.P3 petition for rectification of

errors filed before the second respondent, all further coercive

proceedings pursuant to Exts.P10(a) and (b) shall be kept in

abeyance.

P.R. RAMACHANDRA MENON,
JUDGE.

lk