High Court Kerala High Court

Shaji K.N vs State Of Kerala on 30 August, 2010

Kerala High Court
Shaji K.N vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 275 of 2007(G)


1. SHAJI K.N.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SALES TAX OFFICER (WC & LT),

3. DEPUTY COMMISSIONER (APPEALS),

4. THE SPECIAL TAHSILDAR,

5. VILLAGE OFFICER,

6. EXECUTIVE ENGINEER,

                For Petitioner  :SRI.RENNY AUGUSTINE

                For Respondent  : No Appearance

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

 Dated :30/08/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.

             ```````````````````````````````````````````````````````
                      W.P.(C) No. 275 of 2007 G
             ```````````````````````````````````````````````````````
              Dated this the 30th day of August, 2010

                            J U D G M E N T

The petitioner is challenging Ext.P2 assessment order

passed by the assessing authority and the steps taken by the

respondents to realise the amounts stated as due, notwithstanding

the pendency of the appeal before the appellate authority and the

direction given by this Court vide Ext.P1 judgment to consider and

finalise the appeal, simultaneously directing to keep the recovery

proceedings pending till such time.

2. The matter was admitted on 09-01-2007 and an interim

stay was granted as prayed for, for a period of two weeks which,

however, is not seen extended thereafter. The learned

Government Pleader appearing for the respondents submits that

Ext.P3 appeal preferred by the petitioner was heard by the

appellate authority on 10-01-2007 and final orders were passed on

12-01-2007, whereby Ext.P2 assessment order was set aside in

respect of the assessment year 1999-2000 and the matter was

remanded to be re-considered by the assessing authority and to

pass revised/modified assessment order in the manner as

WPC.275/07
: 2 :

prescribed therein. The learned Government Pleader also submits

that by virtue of the appellate order passed by the third

respondent, the challenge against the recovery proceedings has

lost significance and the petitioner has not come up with any

further grievance and this being the position, the matter has

become infructuous.

There is no representation for the petitioner as well. It

appears that the petitioner does not have any further grievance.

As such, the writ petition is closed without prejudice to the rights

and liabilities of the petitioner if at all any further grievance is

there.

(P.R.RAMACHANDRA MENON, JUDGE)
aks