IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33133 of 2008(T)
1. KANNANKANDY SALES CORPORATION , CALICUT.
... Petitioner
Vs
1. ASST.COMMISSIONER (AA)
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPG COMMISSIONER OF COMMERCIAL TAXES
For Petitioner :SRI.P.RAGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 33133 OF 2008 T
````````````````````````````````````````````````````
Dated this the 13th day of November, 2008
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Since Ext.P3 stay petition is pending writ petition is
disposed of directing the 2nd respondent to consider and take
a decision on Ext.P3 in accordance with law, within a period of
one month from the date of receipt of a copy of this judgment.
Till such time, revenue recovery proceedings against the
petitioner pursuant to Ext.P6 shall be kept in abeyance. The
petitioner relies on Ext.P4 judgment and it is for the petitioner
to bring it to the notice of the appellate authority.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE