IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29724 of 2008(L)
1. DITTEX EXPORTS PVT.LTD.,NO.IV/259,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMERCIAL TAX OFFICER-I, CHALAKKUDY
3. THE DEPUTY COMMISSIONER(APPEALS),
4. THE TAHSILDAR, MUKUNDAPURAM,
For Petitioner :SRI.T.C.GOVINDA SWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/10/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.29724 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of October, 2008
JUDGMENT
One of the prayers in the writ petition is to direct the third
respondent to take a final decision on Ext.P4 appeal dated 16.3.2007
forthwith within a time limit.
2. Today when the matter came up, learned Government
Pleader on instructions submits that the third respondent has transferred the
appeal to the Deputy Commissioner of Appeals, Palakkad and the appeal is
posted for hearing on 24.10.2008 and that the appeal will be disposed of
within two months from 24.10.2008.
The writ petition is disposed of recording the above
submission.
(K.M. JOSEPH, JUDGE)
sb