IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16758 of 2008(T)
1. HINDUSTAN TRADERS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AA),
... Respondent
2. DEPUTY COMMISSIONER OF COMMERCIAL
3. INSPECTING ASSISTANT COMMISSIONER,
4. STATE OF KERALA, REP. BY ITS
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16758 OF 2008 T
--------------------------------------
Dated this the 5th June, 2008
JUDGMENT
Petitioner, feeling aggrieved by Ext.P1 order, has preferred
Ext.P2 Appeal and Ext.P3 stay petition before the second
respondent. Petitioner is faced with revenue recovery
proceedings vide Ext.P4. Heard the learned special Government
Pleader also. The Writ Petition is disposed of directing the
second 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 time as a decision is taken as aforesaid, Ext.P4 shall be
kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is made available to it.
K. M. JOSEPH, JUDGE
kbk.