Kerala High Court
M/S.Labinduss Ltd vs Commercial Tax Officer on 23 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31451 of 2007(T)
1. M/S.LABINDUSS LTD.,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. COMMERCIAL TAX OFFICER (AA),
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31451 OF 2007 T
=====================
Dated this the 23rd day of October, 2007
J U D G M E N T
Ext.P6 is an application filed by the petitioner for refund of
tax. It is submitted that the application is still pending
consideration of the 1st respondent and that orders have not been
passed thereof. In view of the position as above, I dispose of
this writ petition directing the 1st respondent to consider and pass
orders on Ext.P6, as expeditiously as possible, at any rate within
six weeks of receipt of a copy of this judgment.
ANTONY DOMINIC, JUDGE.
Rp