High Court Kerala High Court

M/S. Panda Foods (India) Pvt.Ltd vs The Sales Tax Officer on 11 March, 2009

Kerala High Court
M/S. Panda Foods (India) Pvt.Ltd vs The Sales Tax Officer on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7663 of 2009(C)



1. M/S. PANDA FOODS (INDIA) PVT.LTD.
                      ...  Petitioner

                        Vs

1. THE SALES TAX OFFICER
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                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. 7663 OF 2009 C
            ````````````````````````````````````````````````````
             Dated this the 11th day of March, 2009

                          J U D G M E N T

I heard learned counsel for the petitioner and learned

Government Pleader.

Writ petition is disposed of directing the 2nd respondent to

consider and take a decision on Ext.P4 and if the delay is

condoned, there will be a further direction to the 2nd respondent to

take a decision on Ext.P3 in accordance with law within one month

from the date of receipt of a copy of this judgment. Till such time,

revenue recovery proceedings against the petitioner pursuant to

Ext.P6 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