IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37835 of 2008(D)
1. ABDUL JALEEL.N.K.
... Petitioner
Vs
1. THE SALES TAX OFFICER(RECOVERY)& ANOR
... Respondent
For Petitioner :SRI.N.J.JOHNSON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/12/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 37835 OF 2008 D
````````````````````````````````````````````````````
Dated this the 19th day of December, 2008
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 2nd respondent
to consider and take a decision on Ext.P3 stay petition in
accordance with law, within a period of one month from the date of
receipt of a copy of this judgment. Till such time, revenue
recovery proceedings against the petitioner pursuant to Ext.P4
shall be kept in abeyance. The petitioner will produce a copy of
this judgment before the 2nd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE