High Court Kerala High Court

R.Vinod vs State Of Kerala on 20 August, 2009

Kerala High Court
R.Vinod vs State Of Kerala on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23905 of 2009(G)


1. R.VINOD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. INSPECTING ASSISTANT COMMISSIONER,

4. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.R.SUDHAKARA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :20/08/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P.(C) No. 23905 OF 2009
              .........................................................................
                   Dated this the              20th August, 2009


                                  J U D G M E N T

Challenging Ext. P1 notice issued in respect of the

assessment year 2005-06, the petitioner has approached the 4th

respondent by filing Exts. P4(a) appeal and P4(b) petition for

stay, which are stated as still pending. The petitioner is aggrieved

of the coercive steps stated as being pursued by the third

respondent on the basis of Ext.P5, without any regard to the

pendency of the proceedings, as aforesaid, which hence is sought

to be intercepted in this Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the 4th

respondent is directed to consider and pass appropriate orders

on Exts.P4(a) appeal and P4(b) petition for stay, in accordance

with law, as expeditiously as possible. However, it is made clear

that till such appropriate orders are passed on Ext.P4(b) petition

for stay, all further coercive steps stated as being pursued

W.P.(C) No. 23905 OF 2009

2

against the petitioner, pursuant to Ext. P5 shall be kept in

abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk