IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3549 of 2009(V)
1. EDATHALA SERVICE CO-OPERATIVE BANK LTD
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFIER (WC & LT)
... Respondent
2. THE INTELLIGENCE OFFICER (B)
3. THE DEPUTY COMMISSIONER, APPEAL,
4. THE DEPUTY TAHSILDAR,(RR)
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 3549 OF 2009 V
````````````````````````````````````````````````````
Dated this the 3rd day of February, 2009
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 3rd respondent
to consider and take a decision on the stay petition filed along with
Ext.P16 appeal and Exts.P17 to P19 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.P22 shall be kept in
abeyance. The petitioner will produce a copy of this judgment
before the 3rd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE