IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8429 of 2009(W)
1. CHINGLY CERAMICS, CHULLIYODE ROAD,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AA),
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.JOSEPH JERARD SAMSOM RODRIGUES
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 8429 OF 2009 W
--------------------------------------
Dated this the 17th March, 2009
JUDGMENT
Heard the 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 the
application for stay accompanying Ext.P2 Appeal in accordance
with law within a period of three weeks from the date of receipt
of a copy of this Judgment. Till such time, recovery proceedings
pursuant to Ext.P3 will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge