High Court Kerala High Court

M/S. Foto Fast vs The Commercial Tax Officer on 1 September, 2008

Kerala High Court
M/S. Foto Fast vs The Commercial Tax Officer on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26366 of 2008(L)



1. M/S. FOTO FAST
                      ...  Petitioner

                        Vs

1. THE COMMERCIAL TAX OFFICER
                       ...       Respondent

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :01/09/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 26366 OF 2008 L
             ````````````````````````````````````````````````````
           Dated this the 1st day of September, 2008

                           J U D G M E N T

I heard learned counsel for petitioner and learned

Government Pleader. Petitioner has preferred Exts.P3 and P4

appeals. It is submitted by the learned counsel for the petitioner

that the delay petitions have been allowed. In the meantime,

recovery steps have been initiated. The writ petition is disposed of

directing the 2nd respondent to consider and take a decision on

Exts.P7 and P8 stay petitions in accordance with law, within a

period of three weeks from the date of receipt of a copy of this

judgment. Till such time, recovery proceedings against the

petitioner pursuant to Exts.P9 and P10 shall be kept in abeyance.

The petitioner will produce a copy of this judgment before the 2nd

respondent as soon as it is received.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE