High Court Kerala High Court

Divine Medical Centre Ltd vs The Commissioner Of Commercial … on 13 November, 2008

Kerala High Court
Divine Medical Centre Ltd vs The Commissioner Of Commercial … on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33439 of 2008(E)


1. DIVINE MEDICAL CENTRE LTD, REPRESENTED
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF COMMERCIAL TAXES,
                       ...       Respondent

2. THE INTELLEGENCE OFFICER (IB)DEPARTMENT

3. THE COMMERCIAL TAX OFFICER, VAT CIRCLE,

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  : No Appearance

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

 Dated :13/11/2008

 O R D E R
                                 K.M.JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) No. 33439 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 13th day of November, 2008

                                    JUDGMENT

I heard learned counsel for the petitioner and the learned

Government Pleader.

2. Learned counsel for the petitioner makes a limited prayer

that decision may be ordered to be taken on Ext.P3, which is an application

for cancelling the registration under the KGST Act and also on Ext.P6,

which is an application for registration under the KVAT Act and till a

decision is taken, proceedings pursuant to Exts.P5 and P8 may be kept in

abeyance.

3. I feel that a decision should be ordered to be taken on

Exts.P3 and P6.

Accordingly, the writ petition is disposed of directing the third

respondent to consider and take a decision on Exts.P3 and P6 in accordance

with law within one month from the date of receipt of a copy of this

judgment.

(K.M. JOSEPH, JUDGE)

sb