High Court Kerala High Court

Ufo India Ltd vs Commerical Tax Officer on 17 September, 2009

Kerala High Court
Ufo India Ltd vs Commerical Tax Officer on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26196 of 2009(T)


1. UFO INDIA LTD.,
                      ...  Petitioner

                        Vs



1. COMMERICAL TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

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

 Dated :17/09/2009

 O R D E R
                          C.K.ABDUL REHIM,J
                              ----------------------
                     W.P.(c) No.26196 of 2009
                     ----------------------------------------
            Dated this the 17th day of September 2009

                           J U D G M E N T

Against Ext.P1 assessment for the year 2008-2009, the

petitioner had filed appeal as evidenced by Ext.P2 before the 2nd

respondent. Along with the appeal, the petitioner had also filed

Ext.P2(a) stay petition. Complaint of the petitioner is that

pending disposal of the appeal and stay petition, steps are now

initiated for realising the amount covered under Ext.P1, through

Ext.P3 notice issued under the provisions of the Kerala Revenue

Recovery Act. Hence the petitioner is seeking directions for

early disposal of the appeal as well as for keeping in abeyance

the recovery proceedings till then.

2. Having considered the facts and circumstances of the

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

directing the 2nd respondent to consider and dispose of the

appeal and the stay petition expeditiously.

3. Hence this writ petition is disposed of directing the 2nd

respondent to consider and pass orders on Ext.P2(a) stay

application, after affording an opportunity of hearing to the

W.P.(c) No.26196/09 2

petitioner, as early as possible, at any rate, within a period of

one month from the date of receipt of a copy of this judgment.

The respondents are directed to keep in abeyance all further

steps for realisation of the amounts covered under Ext.P1 order

of assessment, till orders are passed on the stay petition by the

2nd respondent as directed above.

(C.K.ABDUL REHIM, JUDGE)
jsr