IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32819 of 2010(B)
1. M/S.TRANSDOT PVT.LTD., SEWAGE TREATMENT
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.ANIL D. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/10/2010
O R D E R
C.K. ABDUL REHIM, J
------------------------------
WP(C) NO. 32819 OF 2010
------------------------------
Dated this the 28th day of October, 2010
JUDGMENT
Against Exts.P1 and P2 orders of assessments, the
petitioner had preferred statutory appeals before the
second respondent as per Exts.P3 and P4. Exts.P5 and
P6 are stay petitions filed along with appeals. Grievance
of the petitioner is that without considering pendency of
the appeal, recovery steps has now been initiated, on
issuing Ext.P7 notice.
2. Heard; learned Government Pleader on behalf
of the respondents. Considering pendency of the
statutory appeals, I am of the opinion that the Writ
Petition can be disposed of directing the appellate
authority to expedite disposal of the matter.
3. The Writ Petition is disposed of directing the
second respondent to consider and pass orders on
Exts.P5 and P6 stay petitions, after affording an
2
WP(C) No. 32819/2010
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.
4. Till such time orders are passed by the second
respondent, recovery of the amounts covered by Exts.P1
and P2, which is now initiated pursuant to Ext.P7 notice
shall be kept in abeyance.
5. The petitioner will produce a copy of this
judgment before the second respondent.
C.K. ABDUL REHIM
JUDGE
dnc