IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11199 of 2010(Y)
1. S.J.GRILLS, KOTTAPPURAM,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER, KODUNGLLOOR.
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPECTING ASSISTANT COMMISSIONER,
4. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :31/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 11199 of 2010
--------------------------------------
Dated, this the 31st day of March, 2010
J U D G M E N T
Challenging Ext.P1 order passed by the first respondent, the
petitioner has preferred Ext.P2 appeal before the second respondent,
along with the I.A. for stay and they are stated as pending consideration;
despite which Ext.P3 demand notice has been issued by the 3rd
respondent under the Kerala Revenue Recovery Act.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd
respondent is directed to consider and pass appropriate orders on I.A.
for stay filed by the petitioner in accordance with law, as expeditiously as
possible, at any rate, within one month from the date of receipt of a copy
of this judgment. It is made clear that till such orders are passed in the
I.A. for stay as aforesaid, all further coercive proceedings pursuant to
Ext.P3 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc