High Court Kerala High Court

P.Mathew vs The Deputy … on 30 September, 2010

Kerala High Court
P.Mathew vs The Deputy … on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30033 of 2010(D)


1. P.MATHEW,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER(APPEALS),
                       ...       Respondent

2. ASSISTANT COMMISSIONER OF COMMERCIAL

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/09/2010

 O R D E R
                         C.K.ABDUL REHIM, J
                  ---------------------------
                    W.P(C) No.30033 of 2010-D
            Dated----------------------------2010.
                  this the 30th day of September,

                           J U D G M E N T

Against Exts.P1 and P2 orders of assessment finalized under

the KVAT and CST Act respectively, the petitioner had preferred

statutory appeals as per Exts.P3 and P4, before the first respondent.

Along with the appeals stay petitions were also filed as per Exts.P5

and P6. It is submitted that the appeals as well as the stay petitions

are pending consideration before the first respondent. The

petitioner is aggrieved by recovery steps initiated pursuant to

Ext.P7, without considering pendency of the appeal.

2. Heard; the learned Government Pleader appearing for the

respondents. Considering pendency of the statutory appeal, I am of

the opinion that the writ petition can be disposed of on issuing

necessary directions to the appellate authority.

3. The first respondent is directed to pass orders on

Exts.P5 and P6 stay petitions, after affording an 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.

W.P(C) No.30033 of 2010-D 2

4. Till such time orders are passed by the first respondent

as directed above, realization of amounts covered under Exts.P1 and

P2, which is now initiated pursuant to Ext.P7, shall be kept in

abeyance.

5. The petitioner will produce a copy of the judgment

before the first respondent.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge
ab

W.P(C) No.30033 of 2010-D 3