High Court Kerala High Court

M/S Rubfila International Ltd vs The Assistant Commissioenr … on 12 January, 2009

Kerala High Court
M/S Rubfila International Ltd vs The Assistant Commissioenr … on 12 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1177 of 2009(M)



1. M/S RUBFILA INTERNATIONAL LTD.,
                      ...  Petitioner

                        Vs

1. THE ASSISTANT COMMISSIOENR PALAKKAD AND
                       ...       Respondent

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :12/01/2009

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

            ````````````````````````````````````````````````````
                  W.P.(C) No. 1177 OF 2009 M
            ````````````````````````````````````````````````````
           Dated this the 12th day of January, 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 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, revenue

recovery proceedings against the petitioner pursuant to Ext.P5

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