IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22107 of 2008(F)
1. G.RAJEEV, K.S.GRANITE INDUSTRIES,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER (APPEALS),
... Respondent
2. THE COMMERCIAL TAX OFFICER (AA),
3. THE DEPUTY TAHSILDAR (RR), TALUK OFFICE,
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/07/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 22107 OF 2008 F
````````````````````````````````````````````````````
Dated this the 23rd day of July, 2008
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader. Writ petition is disposed of directing the 1st
respondent to consider and take a decision on Ext.P3 stay petition
in accordance with law within a period of three weeks from the
date of receipt of a copy of this judgment. Till such decision is
taken, recovery proceedings pursuant to Ext.P4 will be kept in
abeyance. Petitioner shall produce a copy of this judgment before
the 1st respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE