High Court Kerala High Court

M/S. Vedic Foods vs Commercial Tax Officer on 10 March, 2010

Kerala High Court
M/S. Vedic Foods vs Commercial Tax Officer on 10 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7827 of 2010(C)


1. M/S. VEDIC FOODS,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       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 :10/03/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                        W.P.(C) No. 7827 OF 2010
               .........................................................................
                       Dated this the 10th March , 2010



                                    J U D G M E N T

Challenging Exts.P1 and P2 assessment orders in respect of

assessment years 2006-07 and 2007-08 respectively passed by

the first respondent, the petitioner has preferred Exts. P3 and P4

appeals along with Exts.P5 and P6 stay petitions and also Exts.P7

and P8 petitions for early hearing. The case of the petitioner is

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

proceedings,, the third respondent has issued Exts. P9 and P10

demand notices under the Revenue Recovery Act , which hence

are sought to be intercepted in this Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second

respondent is directed to consider and pass appropriate orders on

Exts.P5 and P6 petitions for stay, in accordance with law, as

expeditiously as possible, at any rate, within one month from the

W.P.(C) No. 7827 OF 2010

2

date of receipt of a copy of the judgment. It is made clear that

till such orders are passed on Exts. P5 and P6, all further

proceedings pursuant to Exts. P9 and P10 shall be kept in

abeyance.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk