Kerala High Court
M/S. Sagar Agencies vs The Assistant Commissioner … on 24 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34520 of 2008(H)
1. M/S. SAGAR AGENCIES,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (KVAT),
... Respondent
2. THE ASSISTANT COMMISSIONER
3. THE DEPUTY COMMISSIONER (APPEALS),
4. THE INSPECTING ASST. COMMISSIONER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34520 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th 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 third respondent to
consider and take a decision on Ext.P2(a) 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 third respondent as soon as it is received.
(K.M. JOSEPH, JUDGE)
sb