High Court Kerala High Court

T.T.Shijoy vs The Deputy Commissioner … on 9 December, 2009

Kerala High Court
T.T.Shijoy vs The Deputy Commissioner … on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34441 of 2009(A)


1. T.T.SHIJOY, S/O.THARUKUTTY,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER(ASSESSMENTS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :09/12/2009

 O R D E R
                         C.K.ABDUL REHIM, J.
                    -----------------------------------------
                    W.P(C).No.34441 of 2009
                    -----------------------------------------
                  Dated this the 9th December, 2009

                                JUDGMENT

Against Exts.P4 and P5 orders of assessment issued with respect

to the year 2005-2006 under the KVAT Act and CST Act, the petitioner

had preferred statutory appeals before the first respondent as

evidenced from Exts.P6 and P7. The appeals and the accompanying

petitions are pending consideration and disposal before that authority.

Therefore, I am of the opinion that the writ petition can be disposed of

directing the appellate authority to deal with the matter.

2. Accordingly, the first respondent is directed to consider and

pass orders on Exts.P6(a) and P7(a) stay petitions filed along with

appeals, after affording opportunity of hearing the petitioner, as early

as possible, at any rate, within one month from the date of receipt of a

copy of this judgment.

3. The respondents are directed to keep in abeyance recovery

steps initiated for realisation of amounts covered under Exts.P4 and P5,

pursuant to Ext.P8 notice, till orders are passed by the first respondent

as directed above.

4. The first respondent shall also take effective steps thereafter

for disposal of the appeals at the earliest.

C.K.Abdul Rehim, Judge