IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 871 of 2010(H)
1. M/S.RACHANA TOURIST HOME,
... 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 :11/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 871 of 2010
----------------------------------
Dated, this the 11th day of January, 2010
J U D G M E N T
Aggrieved by Exts.P1 and P2 assessment orders passed in respect of
the assessment years 2006-07 and 2007-08, the petitioner has preferred
statutory appeals as borne by Exts.P3 and P4 before the second respondent,
along with Exts.P5 and P6 petitions for stay and Exts.P7 and P8 petitions for
early hearing. The grievance of the petitioner is that coercive steps are being
pursued against the petitioner vide Exts.P9 to P12, notwithstanding the
pendency of the above proceedings before the 2nd respondent, which is sought
to be interfered by this Court in this Writ Petition.
2. Hear the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd respondent is
directed to consider and pass appropriate orders on Exts.P3 to P8, as
expeditiously as possible. However till such appropriate orders are passed on
Exts.P5 and P6 petitions for stay, all further proceedings pursuant to Exts.P9
to P12 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc