High Court Kerala High Court

P.Balakrishnan vs The Inspecting Assistant … on 29 June, 2009

Kerala High Court
P.Balakrishnan vs The Inspecting Assistant … on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17807 of 2009(U)


1. P.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE INSPECTING ASSISTANT COMMISSIONER
                       ...       Respondent

2. THE DEPUTY COMMISSIONER(APPEALS)

3. THE SECRETARY TO GOVT,

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :29/06/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 17807 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 29th day of June, 2009

                               JUDGMENT

Challenging Ext.P3 order passed by the first respondent,

imposing penalty under Section 67 of KVAT Act, petitioner has filed

statutory revision as borne by Ext.P4 under Section 57 of the Act,

before the second respondent along Ext.P5 petition for stay. The

grievance of the petitioner is that, despite pendency of the proceedings

as above, the respondents have caused to initiate the revenue recovery

steps against the petitioner, aggrieved of which, the petitioner has

chosen to approach this Court by filing the present Writ Petition.

2. Heard the learned Government Pleader as well.

Considering the fact that the petitioner has already availed the

statutory remedy by way of Ext.P4, preferred before the second

respondent, this Court does not find it necessary to go into the merits of

the case, for the time being. In the said circumstances, the second

respondent is hereby directed to consider and pass appropriate orders

on Exts.P4 and P5 proceedings preferred by the petitioner in

accordance with law, as expeditiously as possible. However, it is made

clear that till appropriate orders are passed on Ext.P5 petition for stay,

all further coercive proceedings, stated as being pursued against the

petitioner, shall be kept in abeyance.

WP (C) No. 17807 of 2009
: 2 :

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd