IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28016 of 2008(I)
1. MARY ANTO ,W/O.K.D.ANTO, 51 YEARS
... Petitioner
Vs
1. DEPUTY COMMISSIONER (APPEALS),
... Respondent
2. COMMERCIAL TAX OFFICER,(AUDIT ASSESSMENT
3. SALES TAX OFFICER, CHAVAKKAD
4. INSPECTING ASST. COMMISSIONER
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/09/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 28016 OF 2008 I
--------------------------------------
Dated this the 22nd September, 2008
JUDGMENT
Heard the learned counsel for petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the first respondent to consider and pass orders on Ext.P8 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 on Ext.P8, recovery proceedings
initiated pursuant to Ext.P9 will be kept in abeyance. Petitioner
will produce a copy of this Judgment before the first respondent
as soon as it is made available to her.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
//True Copy//
PS to Judge