IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18512 of 2008(D)
1. M/S.AMWAY INDIA ENTERPRISES(P) LTD
... Petitioner
Vs
1. STATE OF KERALA & OTHERS
... Respondent
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 18512 OF 2008 D
--------------------------------------
Dated this the 19th June, 2008
JUDGMENT
Heard the learned counsel appearing for the petitioner and
also the learned Government Pleader. Learned counsel for
petitioner submits that Ext.P2(a) relates to the month of April,
2007 and that the petitioner has also filed stay petitions for other
months till August, 2007. The Writ Petition is disposed of
directing the second respondent to consider and take a decision
on Exts.P2(a) and the stay petitions if filed by the petitioner for
the months upto August, 2007 in accordance with law, within a
period of three weeks from the date of receipt of a copy of this
Judgment. Till such time as a decision is taken as aforesaid,
recovery proceedings initiated against the petitioner pursuant to
Ext.P4 will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is made available to it.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge