IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35992 of 2008(I)
1. KOTAK MAHINDRA BANK LTD.,
... Petitioner
Vs
1. THE ASST. COMMISSIONER, KVAT,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASST. COMMISSIONER
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 35992 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of December, 2008
JUDGMENT
I heard 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 Exts.P5 and P6 stay petitions in
accordance with law within a period of one month from the date of receipt
of a copy of this judgment. Till such time as a decision is taken, recovery
proceedings pursuant to Exts.P7 and P8 will be kept in abeyance.
Petitioner will produce a copy of this judgment before the second
respondent as soon as it is received.
(K.M. JOSEPH, JUDGE)
sb