IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24429 of 2008(G)
1. M/S.A.M.BAKERS, C.S.I.COMPLEX,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 24429 OF 2008 G
````````````````````````````````````````````````````
Dated this the 13th day of August, 2008
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader. The 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.P4 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