High Court Kerala High Court

M/S.T.K.M.Traders vs Commercial Tax Officer on 17 November, 2009

Kerala High Court
M/S.T.K.M.Traders vs Commercial Tax Officer on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32846 of 2009(A)


1. M/S.T.K.M.TRADERS,KOOTUPATHA.P.O,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,PATTAMBI.
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :17/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                  W.P.(C).No.32846 OF 2009
                     ------------------------------

         Dated this the 17th day of November, 2009


                         J U D G M E N T

———————-

1. Since statutory appeal and stay petition filed as per

Ext.P2 and P3, against Ext.P1 order of assessment are pending

consideration and disposal before the 2nd respondent, I am of the

view that this writ petition can be disposed of directing an early

disposal of the matter by that authority.

2. Therefore the 2nd respondent is directed to consider

and pass orders on Ext.P3 stay petition filed along with appeal,

after affording an opportunity of hearing to the petitioner, as

early as possible, at any rate within a period of one month from

the date of receipt of a copy of this judgment.

3. The respondents are directed to keep in abeyance all

further steps for realisation of amounts covered under Ext.P1,

which is initiated through Ext.P5 notice, until orders are passed

by the 2nd respondent as directed above.

4. The 2nd respondent shall also take effective steps for

an early disposal of the appeal itself, thereafter.

C.K.ABDUL REHIM, JUDGE.

okb