IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25068 of 2009(V)
1. PALLIMALIL RUBBER TRADERS,
... Petitioner
Vs
1. ASST.COMMISSIONER-II, COMMERCIAL TAXES,
... Respondent
2. DY.COMMISSIONER (APPEALS),
3. INSPECTING ASST.COMMISSIONER,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/08/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 25068 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 28th day of August, 2009
JUDGMENT
Challenging Ext.P1 order passed by the first respondent, the
petitioner has already approached the appellate authority/second
respondent by filing Ext.P2 memorandum of appeal along with Ext.P3
petition for stay. The grievance of the petitioner is that, it is without any
regard to pendency of the above proceedings that the respondents are
proceeding with the coercive steps, as borne by Ext.P5, which in turn is
sought to be intercepted in the present 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
Ext.P2 appeal and Ext.P3 petition for stay, in accordance with law, as
expeditiously as possible. It is made clear that, till such appropriate
orders are passed on Ext.P3 petition for stay, all further steps, stated as
being pursued against the petitioner, pursuant to Ext.P5, shall be kept
in abeyance.
The Writ Petition is disposed of accordingly
P. R. RAMACHANDRA MENON, JUDGE
kmd