IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24732 of 2009(J)
1. P.CHANDRAN,THREE STAR AGENCIES AND
... Petitioner
Vs
1. ASSISTANT COMMISSIONER, SPEPCIAL CIRCLE,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :27/08/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 24732 OF 2009
-----------------------------------
Dated this the 27th day of August, 2009
J U D G M E N T
Challenging Ext.P1 to P3 assessment orders in respect of the
assessment year 2005-06 to 2007-08, the petitioner has preferred Ext.P4 to P6
appeals before the second respondent, along with Ext.P7 to P9 petitions for
stay. The grievance of the petitioner is that, it is without any regard to the
pendency of the said proceedings that, Ext.P10 demand notice has been
issued; which hence is under challenge.
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 the appeals as well as the
petitions for stay, in accordance with law, as expeditiously as possible.
However, it is made clear that, till such orders are passed on Ext.P7 to P9
petitions for stay, all further proceedings pursuant to Ext.P10 shall be kept in
abeyance.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc