Kerala High Court
K.M.Saji vs The Commercial Tax Officer on 18 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8592 of 2009(T)
1. K.M.SAJI,PROPRIETOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
3. THE SALES TAX OFFICER(RECOVERY),
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :18/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 8592 OF 2009 T
--------------------------------------
Dated this the 18th March, 2009
JUDGMENT
The only prayer sought is for a direction to consider and
take a decision on Ext.P3 early hearing petition. Heard the
learned counsel for the petitioner and the learned Government
Pleader. The Writ Petition is disposed of directing the second
respondent to consider and take a decision on Ext.P3 in
accordance with law within two weeks from the date of
production of a copy of this Judgment.
Sd/=
kbk. K. M. JOSEPH, JUDGE
// True Copy //
PS to Judge