Kerala High Court
Anwar Sadh vs The Assistant Commissioner … on 28 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35253 of 2008(V)
1. ANWAR SADH, PROPRIETOR M/S S.S. IRON
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSMT.),
... Respondent
2. THE DEPUTY COMMISSIONER (APPELAS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.35253 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of November, 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 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 as a decision is taken, proceedings pursuant to
Ext.P4 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