High Court Kerala High Court

Hindustan Traders vs Commercial Tax Officer (Aa) on 5 June, 2008

Kerala High Court
Hindustan Traders vs Commercial Tax Officer (Aa) on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16758 of 2008(T)


1. HINDUSTAN TRADERS,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL

3. INSPECTING ASSISTANT COMMISSIONER,

4. STATE OF KERALA, REP. BY ITS

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

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

 Dated :05/06/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 16758 OF 2008 T
                  --------------------------------------
                  Dated this the 5th June, 2008

                            JUDGMENT

Petitioner, feeling aggrieved by Ext.P1 order, has preferred

Ext.P2 Appeal and Ext.P3 stay petition before the second

respondent. Petitioner is faced with revenue recovery

proceedings vide Ext.P4. Heard the learned special Government

Pleader also. The Writ Petition is disposed of directing the

second respondent to consider and take a decision on Ext.P3

stay petition in accordance with law, within a period of three

weeks from the date of receipt of a copy of this Judgment. Till

such time as a decision is taken as aforesaid, Ext.P4 shall be

kept in abeyance.

Petitioner will produce a copy of this Judgment before the

second respondent as soon as it is made available to it.

K. M. JOSEPH, JUDGE

kbk.