High Court Kerala High Court

Kumarakom Lake Resort Pvt. Ltd vs Commercial Tax Officer (Wc & Lt) on 3 March, 2009

Kerala High Court
Kumarakom Lake Resort Pvt. Ltd vs Commercial Tax Officer (Wc & Lt) on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6730 of 2009(I)


1. KUMARAKOM LAKE RESORT PVT. LTD.,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (WC & LT),
                       ...       Respondent

2. THE DY.COMMISSIONER (APPEALS),

3. THE KERALA SALES TAX APPELLATE TRIBUNAL,

4. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.S.ANIL KUMAR (TRIVANDRUM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/03/2009

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                 W.P.C. NO. 6730 OF 2009 I
                --------------------------------------
                Dated this the 3rd March, 2009

                          JUDGMENT

Heard the learned counsel for the petitioner and the learned

Government Pleader. The Writ Petition is disposed of directing

the third respondent to consider and take a decision on Exts.P4

(a) and P4(b) in accordance with law, within a period of three

weeks from the date of production of a copy of this Judgment.

Till such time as a decision is taken, further proceedings

pursuant to Ext.P5 will be kept in abeyance.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge