High Court Kerala High Court

A.M.Rasheed vs Commercial Tax Officer-Iii on 12 November, 2008

Kerala High Court
A.M.Rasheed vs Commercial Tax Officer-Iii on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33276 of 2008(J)


1. A.M.RASHEED, MAMG TRADERS,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER-III, FIRSTCIRCLE,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :12/11/2008

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No.33276 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 12th day of November, 2008

                                    JUDGMENT

I heard 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 Ext.P3 application for delay and if the

delay is condoned, a decision will be taken on Ext.P4 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 will be kept in abeyance. Petitioner will produce a copy of this

judgment before the second respondent as soon as it is received.

(K.M. JOSEPH, JUDGE)

sb