IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16048 of 2009(A)
1. V.MOHANAN, PATHRAMALIL HOUSE,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER-I (WC),
... Respondent
2. THE DEPUTY COMMISSIONER, (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :10/06/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 16048 OF 2009
-----------------------------------
Dated this the 10th day of June, 2009
JUDGMENT
The petitioner has challenged Ext.P1 assessment order passed by the first
respondent by filing Ext.P2 appeal along with Ext.P3 petition for stay before the
second respondent. The case of the petitioner is that, it is without any regard to
the pendency of the above proceedings, that the third respondent is proceeding
with coercive steps against the petitioner; which in turn is the subject matter of
challenge.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the second respondent is
hereby directed to consider Ext.P2 appeal and Ext.P3 petition for stay in
accordance with law, as expeditiously as possible. It is also made clear that till
such appropriate orders are passed on Ext.P3 petition for say, all further coercive
proceedings pursuant to Ext.P4 shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
(P.R.RAMACHANDRA MENON, JUDGE)
dnc