High Court Kerala High Court

M/S.Profile Enterprises Pvt.Ltd vs State Of Kerala Represented By The on 7 December, 2009

Kerala High Court
M/S.Profile Enterprises Pvt.Ltd vs State Of Kerala Represented By The on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35177 of 2009(N)


1. M/S.PROFILE ENTERPRISES PVT.LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. ASST.COMMISSIONER, SPECIAL CIRCLE I,

3. DEPUTY COMMISSIONER (APPEALS),

4. SALES TAX OFFICER (RECOVERY),

                For Petitioner  :SRI.N.K.SANATH KUMAR

                For Respondent  : No Appearance

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

 Dated :07/12/2009

 O R D E R
                           C.K.ABDUL REHIM,J.
                --------------------------------------------
                       WP(C).No. 35177 of 2009
                ---------------------------------------------
            Dated this the 7th day of December, 2009.

                                JUDGMENT

1. Since statutory appeal as per Ext.P3, filed against Ext.P1

assessment completed with respect to the year 2005-06 is pending

consideration and disposal before the appellate authority, the 3rd

respondent, I am of the opinion that the writ petition can be disposed

of on issuing necessary directions to that authority.

2. Accordingly, the 3rd respondent is directed to consider and

pass orders on Ext.P4 stay petition filed along with the appeal, after

affording an opportunity of hearing to the petitioner, as early as

possible, at any rate within a period one month from the date of

receipt of a copy of this judgment .

3. Respondents are directed to keep in abeyance realisation of

amounts covered under Ext.P1, which is initiated pursuant to Ext.P5

demand notice, till orders are passed by the 3rd respondent as

directed above.

4. The 3rd respondent is also directed to take effective steps

thereafter for an early disposal of the appeal .

pmn/                                        C.K.ABDUL REHIM, JUDGE

2