IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24062 of 2008()
1. JULIE JOSE, AGED 35, W/O. TOJO,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER, (APPEALS),
... Respondent
2. THE COMMERCIAL TAX OFFICER, THRISSUR.
3. THE VILLAGE OFFICER, AYYANTHOLE VILLAGE
4. THE STATE OF KERALA, REP. BY
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 24062 OF 2008 M
--------------------------------------
Dated this the 8th August, 2008
JUDGMENT
Heard the learned counsel appearing for the petitioner and
the learned Government Pleader. The Writ Petition is disposed
of directing the first respondent to consider and take a decision
on Ext.P4 in accordance with law, within a period of three
weeks from the date of receipt of a copy of this Judgment. Till
such time, recovery proceedings initiated against the petitioner
pursuant to Ext.P5 will be kept in abeyance. Petitioner will
produce a copy of this Judgment before the first respondent as
soon as it is made available to her.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge