IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10745 of 2009(K)
1. PENTIUM CONSTRUCTIONS PVT. LTD.
... Petitioner
Vs
1. COMMISSIONER OF COMMERCIAL TAXES AND OTH
... Respondent
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/04/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 10745 OF 2009 K
````````````````````````````````````````````````````
Dated this the 1st day of April, 2009
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 2nd respondent
to consider and take a decision on Exts.P7 to P9 stay petitions in
accordance with law, within a period of one month from the date of
receipt of a copy of this judgment. Till such time, revenue
recovery proceedings against the petitioner pursuant to Exts.P10
to P12 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