Kerala High Court
M/S.Woodlands Wood Industries vs The Deputy Commissioner (Appeal) on 12 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4633 of 2009(B)
1. M/S.WOODLANDS WOOD INDUSTRIES
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEAL)
... Respondent
2. COMMERCIAL TAX OFFICER,
3. INSPECTING ASST.COMMISSIONER
For Petitioner :SMT.P.K.PRIYA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 4633 OF 2009 B
--------------------------------------
Dated this the 12th February, 2009
JUDGMENT
Heard the learned Government Pleader. The Writ Petition
is disposed of directing the first respondent to consider and take
a decision on Ext.P3 application for stay 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, recovery
proceedings pursuant to Ext.P1 will be kept in abeyance.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge