Kerala High Court
Lptal vs The Asst.Commissioner on 9 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 935 of 2009(J)
1. LPTAL ,AHINDRA BANK LTD
... Petitioner
Vs
1. THE ASST.COMMISSIONER
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.935 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of January, 2009
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 Ext.P3 stay petition in accordance with
law within a period of three weeks from the date of receipt of a copy of this
judgment. Till such time as a decision is taken, recovery proceedings
pursuant to Ext.P4 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