IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2766 of 2009(D)
1. SHAJI JACOB, S/O.JOSEPH JACOB,
... Petitioner
Vs
1. THE SALES TAX OFFICER, DEPARTMENT OF
... Respondent
2. THE AGRICULTURAL INCOME TAX AND SALES
3. THE TAHSILDAR, TALUK OFFICE,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.NAVEEN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/01/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 2766 OF 2009 D
````````````````````````````````````````````````````
Dated this the 27th day of January, 2009
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 2nd respondent
to consider and take a decision on Exts.P3 and P3(a) stay
petitions in accordance with law, within a period of one month from
the date of receipt of a copy of this judgment. Till such time,
revenue recovery proceedings against the petitioner pursuant to
Exts.P5 and P5(a) shall be kept in abeyance. The petitioner will
produce a copy of this judgment before the 2nd respondent as soon
as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE