High Court Kerala High Court

Kotak Mahindra Bank Ltd vs The Asst. Commissioner on 5 December, 2008

Kerala High Court
Kotak Mahindra Bank Ltd vs The Asst. Commissioner on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35992 of 2008(I)


1. KOTAK MAHINDRA BANK LTD.,
                      ...  Petitioner

                        Vs



1. THE ASST. COMMISSIONER, KVAT,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSPECTING ASST. COMMISSIONER

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :05/12/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No. 35992 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 5th day of December, 2008

                                     JUDGMENT

I heard learned counsel for the petitioner and the learned

Government Pleader.

The writ petition is disposed of directing the second respondent

to consider and take a decision on Exts.P5 and P6 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 as a decision is taken, recovery

proceedings pursuant to Exts.P7 and P8 will be kept in abeyance.

Petitioner will produce a copy of this judgment before the second

respondent as soon as it is received.

(K.M. JOSEPH, JUDGE)

sb