IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8188 of 2009(P)
1. M.MOHAMMED RIYAS
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER
... Respondent
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 8188 OF 2009 P
````````````````````````````````````````````````````
Dated this the 13th day of March, 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 3rd respondent
to consider and take a decision on Ext.P4 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, revenue
recovery proceedings against the petitioner pursuant to Exts.P5
and P6 shall be kept in abeyance. The petitioner will produce a
copy of this judgment before the 3rd respondent as soon as it is
received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE