Kerala High Court
Haritha Minerals And Beverages vs State Of Kerala on 19 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34121 of 2008(K)
1. HARITHA MINERALS AND BEVERAGES
... Petitioner
Vs
1. STATE OF KERALA, REP. BY CHIEF
... Respondent
2. INSPECTING ASSISTANT COMMISSIONER
3. DEPUTY COMMISSIONER (APPEALS)
For Petitioner :SRI.R.PADMARAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34121 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the third respondent to
consider and take a decision on Ext.P5 stay petition in accordance with law
within a period of three weeks from the date of receipt of a copy of this
judgment. There will be a stay of recovery proceedings till a decision is
taken. Petitioner will produce a copy of this judgment before the third
respondent as soon as it is received.
(K.M. JOSEPH, JUDGE)
sb