High Court Kerala High Court

Tileco vs The Commercial Tax Officer(Aa) & … on 11 February, 2009

Kerala High Court
Tileco vs The Commercial Tax Officer(Aa) & … on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4475 of 2009(G)



1. TILECO,REP. BY MR.HAFISU RAHIMAN
                      ...  Petitioner

                        Vs

1. THE COMMERCIAL TAX OFFICER(AA) & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  : No Appearance

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

 Dated :11/02/2009

 O R D E R
                               K.M.JOSEPH, J.
               ------------------------------------------------------
                        W.P.(C) No. 4475 of 2009-G
                   ----------------------------------------------
                Dated, this the 11th day of February, 2009

                              J U D G M E N T

Heard learned counsel for the petitioner and learned

Government Pleader.

2. The writ petition is disposed of directing the second

respondent to consider and take a decision on the stay petition filed along

with Ext.P2 appeal in accordance with law within a period of three

weeks from the date of receipt of a copy of this judgment. It is open to

the petitioner to raise all its contentions before the appellate authority.

Till a decision is taken, proceedings pursuant to Ext.P3 will be kept in

abeyance.

Petitioner shall produce a copy of this judgment as soon as

it is received.

(K.M.JOSEPH)
JUDGE.

MS