High Court Kerala High Court

S.V.Nasar vs The Deputy Commissionr Of … on 7 July, 2010

Kerala High Court
S.V.Nasar vs The Deputy Commissionr Of … on 7 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21109 of 2010(K)


1. S.V.NASAR,S/O.KUNHIMOIDEEN, AEGED 50
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONR OF (APPEALS)
                       ...       Respondent

2. THE  COMMERCIAL TAXE OFFICER,

3. THE SPECIAL DEPUTY TAHSILDAR,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

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

 Dated :07/07/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                    ---------------------------
                         W.P(C) No.21109 of 2010-K
                    ----------------------------
                 Dated this the 7th day of July, 2010.

                             J U D G M E N T

Challenging Exts.P1, P3 and P5 assessment orders passed by the

second respondent, the petitioner has preferred Exts.P7 to P9 appeals

along with Exts.P10 to P12 petitions for stay, which are pending

consideration before the first respondent.

2. The grievance of the petitioner in this Writ Petition is that,

without any regard to the pendency of Exts.P7 to P9 appeals and Exts.P10

to P12 petitions for stay preferred by the petitioner before the first

respondent, Ext.P13 demand notice has been issued by the third

respondent seeking to realise the amount under the impugned orders,

which is sought to be intercepted by this Court.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the first respondent

is directed to consider and pass appropriate orders on Exts.P10 to P12

petitions for stay 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 appropriate orders are passed on

Exts.P10 to P12 petitions for stay, all further coercive proceedings

pursuant to Ext.P13 shall be kept in abeyance.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON, JUDGE
ab

2