IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33276 of 2008(J)
1. A.M.RASHEED, MAMG TRADERS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER-III, FIRSTCIRCLE,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.33276 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th 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 application for delay and if the
delay is condoned, a decision will be taken on Ext.P4 application for stay 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, recovery
proceedings 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