High Court Kerala High Court

Chingly Ceramics vs Commercial Tax Officer (Aa) on 17 March, 2009

Kerala High Court
Chingly Ceramics vs Commercial Tax Officer (Aa) on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8429 of 2009(W)


1. CHINGLY CERAMICS, CHULLIYODE ROAD,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  : No Appearance

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

 Dated :17/03/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 8429 OF 2009 W
                 --------------------------------------
                Dated this the 17th March, 2009

                           JUDGMENT

Heard the learned counsel for the petitioner and the learned

Government Pleader. The Writ Petition is disposed of directing

the second respondent to consider and take a decision on the

application for stay accompanying Ext.P2 Appeal 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.P3 will be kept in abeyance.

Petitioner will produce a copy of this Judgment before the

second respondent as soon as it is received.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge