IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24387 of 2008(C)
1. K.K.GFOOR, MUNSAFFI DISTRIBUTORS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. FAST TRACK, TEAM NO.3,
3. DEPUTY TAHSILDAR (RR) TALUK
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 24387 OF 2008 C
````````````````````````````````````````````````````
Dated this the 13th day of August, 2008
J U D G M E N T
I heard learned counsel for the petitioner and
learned Government Pleader. Assessments were completed
by Exts.P3 and P4 under section 17(3) of the KGST Act.
Petitioner has preferred Exts.P5 and P6. Without expressing
any view on the merit or maintainability of the writ petition, I
dispose of the writ petition directing respondents 1 and 2 to
consider and take a decision on Exts.P5 and P6 in
accordance with law, within a period of two weeks from the
date of receipt of a copy of this judgment. Till such time,
revenue recovery proceedings against the petitioner pursuant
to Exts.P8 and P9 shall be kept in abeyance.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE