IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28632 of 2007(H)
1. TISSAN J.THACHANKARY, DIRECTOR,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEAL)
... Respondent
2. COMMERCIAL TAX OFFICER (WC AND LT)
3. INSPECTING ASST.COMMISSIONER,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.KKM.SHERIF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 28632 OF 2007
====================
Dated this the 27th day of September, 2007
J U D G M E N T
Aggrieved by Ext.P1 series of assessment orders under the
Kerala Tax on Luxuries Act, petitioner has filed Ext.P2 series of
appeals and Ext.P3 series of stay petitions. His grievance is that
during the pendency of the appeals and stay petitions, revenue
recovery action has been initiated by Ext.P4, for realising the
disputed tax of Rs.99,581/-.
2. Heard the learned Government Pleader also.
3. In view of the pendency of the appeals and the stay
petitions, it is only appropriate that before recovery is allowed,
the dispute is given a finality.
4. Accordingly, I dispose of this writ petition directing
that the 1st respondent shall hear and dispose of Ext.P2 series of
appeals, as expeditiously as possible, at any rate within a period
of two months of receipt of a copy of this judgment.
5. In the meantime, further proceedings pursuant to
WPC 28632/07
: 2 :
Ext.P4 will be kept in abeyance on the petitioner remitting an
amount of Rs.40,000/- within one week from today.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp