IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23710 of 2008(V)
1. M/S.MARINE (INDIA) EXPORTS PVT.LTD.
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER,COMMERCIAL TAXES
... Respondent
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 23710 OF 2008 V
````````````````````````````````````````````````````
Dated this the 6th day of August, 2008
J U D G M E N T
I heard learned counsel for the petitioner and
learned Government Pleader. Writ petition is disposed of
directing the 1st respondent to consider and take a decision on
Ext.P9 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, recovery proceedings pursuant to
Ext.P11 shall be kept in abeyance. The petitioner will
produce a copy of this judgment before the 1st respondent as
soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE