IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14926 of 2009(I)
1. T.P.AGENCIES, MAVOOR ROAD,
... Petitioner
Vs
1. THE DY.COMMISSIONER (APPEALS),
... Respondent
2. THE ASST.COMMISSIONER,
3. THE SALES TAX OFFICER (RECOVERY),
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/06/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 14926 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 1st day of June, 2009
JUDGMENT
Challenging Ext.P2 assessment order passed by the second
respondent, the petitioner has approached the first respondent by filing
Ext.P3 appeal along with Ext.P4 petition for stay. The case of the
petitioner is that, despite pendency of the above proceedings, the third
respondent is proceeding with the coercive steps, which hence is
sought to be interfered by this Court in the present Writ Petition.
2. Heard the Government Pleader as well.
3. After considering the facts and circumstances, the first
respondent is directed to consider and pass appropriate orders on
Ext.P3 appeal and Ext.P4 petition for stay in accordance with law, as
expeditiously as possible. However, it is made clear that, till such
appropriate orders are passed on Ext.P4 interlocutory application for
stay, all coercive proceedings initiated pursuant to Ext.P2 and Ext.P5
shall be kept in abeyance.
The Writ Petition is disposed of as above.
P. R. RAMACHANDRA MENON, JUDGE
kmd