High Court Kerala High Court

Rani Baby vs The Secretary on 13 January, 2010

Kerala High Court
Rani Baby vs The Secretary on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 640 of 2010(D)


1. RANI BABY, W/O. BABY JOSEPH,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, TAXES, THIRUVANANTHAPURAM
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

3. THE DEPUTY COMMISSIONER (APPEALS),

4. CANAN TECHNOLOGIES (P) LTD.M,

                For Petitioner  :SRI.C.A.SADASIVAN

                For Respondent  : No Appearance

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

 Dated :13/01/2010

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
                    -----------------------------------------------
                             WP(C) No. 640 of 2010
                           ----------------------------------
                 Dated, this the 13th day of January, 2010

                                J U D G M E N T

Challenging Exts.P1 and P2 assessment orders, the petitioner has

already approached the statutory authority by filing Exts.P3 and P4 appeals.

The grievance of the petitioner is that, it is without any regard to the pendency

of the above proceedings, that the coercive steps are being pursued against

the petitioner, which hence is sought to be intercepted by this Court.

2. Heard the learned Government Pleader as well.

3. After considering the particular facts and circumstances narrated

in the Writ Petition and also after going through the contents of Exts.P7 and

P8, this Court finds it fit and proper to have the matter finalized by the

Appellate Authority at the earliest.

4. In the above facts and circumstances, the 3rd respondent is hereby

directed to consider Exts.P3 and P4 appeals in accordance with law, as

expeditiously as possible, at any rate, within six weeks from the date of receipt

of a copy of this judgment. Till such final orders are passed, all further

proceedings pursuant to Exts.P1 and P2 shall be kept in abeyance, subject to

the condition that the petitioner shall furnish a ‘security bond’ to the satisfaction

of the 2nd respondent.

P. R. RAMACHANDRA MENON
JUDGE
dnc