IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31382 of 2008(J)
1. CHARTERED LINES
... Petitioner
Vs
1. ASSISTANT COMMISSIONER OF (AUDIT
... Respondent
2. DEPUTY COMMISSIONER OF COMMERCIAL
3. INSPECTING ASSISTANT COMMISSIONER
4. STATE OF KERALA, REP. BY ITS SECRETARY
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/10/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 31382 OF 2008 J
````````````````````````````````````````````````````
Dated this the 24th day of October, 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.P4 delay petition and if the
delay is condoned, there will be a further direction to the 2nd
respondent to consider and take a decision on Ext.P3 stay
petition in accordance with law, within a period of three weeks
from the date of receipt of a copy of this judgment. Till such time,
revenue recovery proceedings against the petitioner pursuant to
Ext.P5 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