High Court Kerala High Court

S.Gopalakrishna Pillai vs The Deputy Commissioner … on 4 February, 2008

Kerala High Court
S.Gopalakrishna Pillai vs The Deputy Commissioner … on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4118 of 2008(M)


1. S.GOPALAKRISHNA PILLAI
                      ...  Petitioner

                        Vs



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

2. COMMERCIAL TAX OFFICER

3. THE DEPUTY TAHSILDAR (RR)

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2008

 O R D E R
                         ANTONY DOMINIC, J.

                          ===================

                     W.P.(C) NO.4118 OF 2008 M

                    ===========================


              Dated this the 4th day of February, 2008


                             J U D G M E N T

Petitioner submits that against Ext.P1 series of assessment

orders, Ext.P2 series of appeals were filed before the 1st respondent.

Referring to Ext.P3, petitioner submits that these appeals were posted

for final hearing on 11/1/2008 and that the matter has been heard and

orders have been reserved. In the meanwhile, revenue recovery

proceedings already initiated under Ext.P4 is continuing. It is in these

circumstances, this writ petition has been filed challenging the revenue

recovery action.

2. Having regard to the fact that Ext.P2 series of appeals

filed by the petitioner before the 1st respondent are heard and orders

reserved, I feel that further proceedings pursuant to Ext.P4 should be

deferred until orders are pronounced by the Appellate Authority.

WPC 4118/08

:2 :

3. Accordingly, I dispose of this writ petition directing that

the 1st respondent shall pass final orders on Ext.P2 series of appeals

filed by the petitioner against Ext.P1 series of assessment orders.

This shall be done as expeditiously as possible, at any rate within four

weeks of production of a copy of this judgment.

4. In the meanwhile, further proceedings pursuant to Ext.P4

will stand deferred for a period of six weeks.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC,JUDGE.

Rp