High Court Kerala High Court

Chartered Lines vs Assistant Commissioner Of (Audit on 24 October, 2008

Kerala High Court
Chartered Lines vs Assistant Commissioner Of (Audit on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31382 of 2008(J)


1. CHARTERED LINES
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER OF (AUDIT
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL

3. INSPECTING ASSISTANT COMMISSIONER

4. STATE OF KERALA, REP. BY ITS SECRETARY

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  : No Appearance

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

 Dated :24/10/2008

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

             ````````````````````````````````````````````````````
                   W.P.(C) No. 31382 OF 2008 J
             ````````````````````````````````````````````````````
            Dated this the 24th day of October, 2008

                           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 Ext.P4 delay petition and if the

delay is condoned, there will be a further direction to the 2nd

respondent to consider and take a decision on Ext.P3 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

Ext.P5 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