High Court Kerala High Court

M/S Infra Housing Pvt.Ltd vs Commercial Tax Officer(Works … on 26 August, 2009

Kerala High Court
M/S Infra Housing Pvt.Ltd vs Commercial Tax Officer(Works … on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24618 of 2009(V)


1. M/S INFRA HOUSING PVT.LTD
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER(WORKS CONTRACT
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :26/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
                ........................................................................
                          W.P.(C) No. 24618 OF 2009
               .........................................................................
                    Dated this the 26 August, 2009   th




                                   J U D G M E N T

The grievance of the petitioner is that the request made by the

petitioner to clear the tax liability by way of installments is not

favourably considered and that Exts. P1 to P4 already filed before the

respondent are still kept in cold storage, which made the petitioner to

approach this Court by filing the present Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the respondent is

directed to consider Exts. P1 to P4 and pass appropriate orders

thereon, after giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate within two weeks from the date

of receipt of a copy of the judgment.

The Writ Petition is disposed of accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk