IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15522 of 2009(I)
1. SUBAIDA K.M., PROPRIETRESS,
... Petitioner
Vs
1. COMMERCIAL SALES TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. COLLECTOR/AUTHORIZED OFFICER,
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 15522 OF 2009
.........................................................................
Dated this the 5th June, 2009
J U D G M E N T
Challenging Ext.P1 series assessment orders, the petitioner
has filed Ext.P5 series appeals along with Ext.P5(a) series
applications to condone the delay as prescribed, Ext.P5(c) series
Interlocutory Applications for stay and also Ext.P5(d) applications
for early hearing of the appeals, before the second
respondent/appellate authority. The grievance of the petitioner
is that without any regard to the pendency of the above
proceedings, the respondents are proceeding with coercive steps
under the Revenue Recovery Act , as evident from Ext.P2.
2. Heard the learned Government Pleader as well.
After considering the facts and circumstances, the Writ
Petition is disposed of directing the second respondent to
consider the appeals and interlocutory applications, in
accordance with law, of course, after giving an opportunity of
W.P.(C) No. 15522 OF 2009
2
hearing to the petitioner, as expeditiously as possible. However,
it is made clear that till appropriate orders are passed on Exts. P5
(a) series applications to condone the delay and P5 (c) series
interlocutory applications for stay, all further coercive steps shall
be kept in abeyance.
P.R. RAMACHANDRA MENON,
JUDGE.
lk