Kerala High Court
Eureka Forbes Ltd vs The Assistant … on 13 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8052 of 2009(B)
1. EUREKA FORBES LTD
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER(ASSESSMENT)
... Respondent
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 8052 of 2009-B
----------------------------------------------
Dated, this the 13th day of March, 2009
J U D G M E N T
I heard learned counsel for the petitioner and
learned Government Pleader.
The writ petition is disposed of directing the 2nd
respondent to consider and take a decision on Exts.P13 and
P14 applications within one month from the date of receipt of
a copy of this judgment. Till such a decision is taken
proceedings pursuant to Ext.P15 will be kept in abeyance.
Petitioner will produce a copy of this judgment
before the 2nd respondent as soon as it is received.
(K.M.JOSEPH)
JUDGE.
MS