High Court Kerala High Court

P.Thankaraj vs M. Sujafudeen on 11 April, 2008

Kerala High Court
P.Thankaraj vs M. Sujafudeen on 11 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 541 of 2008(S)


1. P.THANKARAJ, S/O. PONNUMUTHU,
                      ...  Petitioner

                        Vs



1. M. SUJAFUDEEN,
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH FRANKLIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :11/04/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 33918 of 2008(K)


#1. K.M.CHAKRAPANI, PROPRIETOR,
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. COMMERCIAL TAX OFFICER (AA),

4. SALES TAX OFFICER (RECOVERY), OFFICE

!                For Petitioner  :SRI.N.L.KRISHNAMOORTHY

^                For Respondent  : No Appearance

*Coram
 The Hon'ble MR. Justice K.M.JOSEPH

% Dated :18/11/2008

: O R D E R

K.M.JOSEPH, J.

– – – – – – – – – – – – – – – – – – – – – – – – –

WP.(C) No.33918 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 18th day of November, 2008

JUDGMENT

I heard learned counsel for the petitioner and the Government

Pleader.

The writ petition is disposed of directing the second respondent

to consider and take a decision on Ext.P4 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, 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