Kerala High Court
M.Mohammed Riyas vs The Commercial Tax Officer on 13 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8188 of 2009(P)
1. M.MOHAMMED RIYAS
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER
... Respondent
For Petitioner :SRI.R.MURALIDHARAN (AROOR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 8188 OF 2009 P
````````````````````````````````````````````````````
Dated this the 13th day of March, 2009
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 3rd respondent
to consider and take a decision on Ext.P4 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, revenue
recovery proceedings against the petitioner pursuant to Exts.P5
and P6 shall be kept in abeyance. The petitioner will produce a
copy of this judgment before the 3rd respondent as soon as it is
received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE