IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30446 of 2010(E)
1. P.KUNHALASSAN,
... Petitioner
Vs
1. ASSISTANT COMMISSIONER (KVAT),
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/10/2010
O R D E R
C.K. ABDUL REHIM, J
------------------------------
WP(C) NO. 30446 OF 2010
-------------------------------------
Dated this the 5th day of October, 2010
JUDGMENT
Aggrieved by Ext.P1 order of assessment the
petitioner had preferred Ext.P2 appeal, along with Ext.P3
stay petition, before the second respondent. The
petitioner had also filed Ext.P4 application seeking an
early hearing of the matter. Grievance of the petitioner is
that without considering pendency of Ext.P2 appeal and
the accompanying applications, the respondents are now
proceeding with coercive steps of recovery on issuing
Ext.P5 notice.
2. Heard learned Government Pleader appearing
on behalf of the respondents. Considering pendency of
the statutory appeal, I am of the opinion that the Writ
Petition can be disposed of directing the appellate
authority to expedite the matter.
3. The second respondent is directed to consider
2
WP(C) No. 30446/2010
and pass orders on Ext.P3 stay petition, after affording an
opportunity of hearing to the petitioner, as early as
possible, at any rate within one month from the date of
receipt of a copy of this judgment.
4. Till such time orders are passed by the second
respondent, the recovery steps initiated pursuant to Ext.P5
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