High Court Kerala High Court

Thiruvananthapuram Development vs Income Tax Officer on 27 March, 2009

Kerala High Court
Thiruvananthapuram Development vs Income Tax Officer on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9989 of 2009(P)


1. THIRUVANANTHAPURAM DEVELOPMENT
                      ...  Petitioner

                        Vs



1. INCOME TAX OFFICER, WARD -2 (4),
                       ...       Respondent

2. COMMISSIONER OF INCOME TAX (APPEALS),

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  : No Appearance

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

 Dated :27/03/2009

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                  W.P.(C) No. 9989 OF 2009 P
            ````````````````````````````````````````````````````
             Dated this the 27th day of March, 2009

                          J U D G M E N T

Feeling aggrieved by Ext.P1, petitioner has preferred

Ext.P2 appeal accompanied by Ext.P3 stay petition.

2. I heard learned counsel for the petitioner and learned

standing counsel.

Writ petition is disposed of directing the 2nd respondent to

consider and take a decision on Ext.P3 within two weeks from the

date of receipt of a copy of this judgment. Till such a decision is

taken, proceedings pursuant to Exts.P4 and P5 will be kept in

abeyance.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE