IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6730 of 2009(I)
1. KUMARAKOM LAKE RESORT PVT. LTD.,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (WC & LT),
... Respondent
2. THE DY.COMMISSIONER (APPEALS),
3. THE KERALA SALES TAX APPELLATE TRIBUNAL,
4. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6730 OF 2009 I
--------------------------------------
Dated this the 3rd March, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the third respondent to consider and take a decision on Exts.P4
(a) and P4(b) in accordance with law, within a period of three
weeks from the date of production of a copy of this Judgment.
Till such time as a decision is taken, further proceedings
pursuant to Ext.P5 will be kept in abeyance.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge