IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20460 of 2010(F)
1. PUNJ LLOYD LTD., (HAVING ITS REGISTERED
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (WORKS CONTRACT)
... Respondent
2. THE DY.COMMISSIONR (APPEALS),
3. DY.TAHSILDAR (RR), THIRUVANANTHAPURAM.
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/07/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------------
WP(C) NO. 20460 OF 2010
--------------------------------------------
Dated this the 1st day of July, 2010
JUDGMENT
Challenging Ext.P1 assessment order passed by the 1st respondent, the
petitioner has preferred Ext.P2 petition for rectification, pointing out the errors
apparent on Ext.P1; which is pending before the 1st respondent. The petitioner
has also filed Ext.P3 memorandum of appeal, along with Ext.P4 petition for
stay; which are pending before the 2nd respondent. It is without any regard to
the pendency of the above proceedings, the 3rd respondent has issued Ext.P6
notice under the Kerala Revenue Recovery Act, which is sought to be
intercepted in this Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, this Court does not
propose to go into the merits but for directing the 1st respondent to pass
appropriate orders on Ext.P2 petition for rectification, after hearing the
petitioner as expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment. Till such orders are passed on
Ext.P2, all further proceedings pursuant to Ext.P6 shall be kept in abeyance.
Exts.P3 as well as Ext.P4 could be taken up by consideration as and when the
same is moved by the petitioner, if so necessitated.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc