IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7629 of 2009(W)
1. SASIKUMAR, PROPRIETOR,
... Petitioner
Vs
1. DEPUTY COMMISSIONER (APPEALS),
... Respondent
2. SALES TAX OFFICER (ENQUIRY)
3. THE COMMERCIAL TAX OFFICER,
4. GOVERNMENT OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 7629 OF 2009 W
````````````````````````````````````````````````````
Dated this the 11th day of March, 2009
J U D G M E N T
Aggrieved by Ext.P10, the petitioner has preferred
Ext.P11 appeal and Ext.P12 stay petition.
2. I heard learned counsel for the petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 1st respondent to
consider and take a decision on Ext.P11 appeal in accordance
with law within two months from the date of receipt of a copy of
this judgment. The bank guarantee furnished by the petitioner and
referred to in Ext.P10 shall not be enforced till the disposal of the
appeal. This will be subject to the condition that the petitioner
keeps alive the bank guarantee till the disposal of the appeal.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE