High Court Kerala High Court

Sri.C.P.Abooty vs The Intelligence Officer on 26 March, 2010

Kerala High Court
Sri.C.P.Abooty vs The Intelligence Officer on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10316 of 2010(L)


1. SRI.C.P.ABOOTY, VEE TEE TRADERS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

3. THE TAHSILDAR (R.R.), THALASSERY.

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :26/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 10316 OF 2010
              .........................................................................
                      Dated this the 26th March, 2010



                                   J U D G M E N T

Challenging Ext.P1 assesment order dated 07.03.2009, the

petitioner has filed Ext. P2 appeal along with a petition for stay.

After considering the merits involved, the second

respondent/appellate authority dismissed the stay petition vide

Ext. P3 order dated 08.03.2010 holding that no prima facie case

was established for conditional stay by the appellant therein.

Since the appeal is kept pending and final orders are yet to be

passed, it is stated that the petitioner is constrained to face the

consequential proceedings by way of revenue recovery as borne

by Exts. P4 and P4(a), without any alternate remedy, which,

hence, is under challenge in this Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, this Court

finds that the course pursued by the second respondent/appellate

authority is not correct or proper, in so far as the appeal

preferred against the assessment orders is kept in tact,

W.P.(C) No. 10316 OF 2010

2

however dismissing the stay petition holding that there was no

prima facie case, thus virtually defeating the rights and

liberties of the petitioner/appellant to pursue further steps in

accordance with law, for which appropriate orders are to be

passed in the appeal as well.

4. In the above circumstances, the second respondent is

directed to consider and pass appropriate orders on Ext. P2

appeal in accordance with law, as expeditiously as possible at any

rate within ‘six weeks’ from the date of receipt of a copy of the

judgment.

5. It is made clear that all further proceedings pursuant

to Exts.P4 and P4(a) shall be kept in abeyance on condition that

the petitioner satisfies 50% of the amount shown in Ext.P1

order, within a period of two weeks.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk