High Court Kerala High Court

M/S.A.M.Bakers vs The Intelligence Officer on 13 August, 2008

Kerala High Court
M/S.A.M.Bakers vs The Intelligence Officer on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24429 of 2008(G)


1. M/S.A.M.BAKERS, C.S.I.COMPLEX,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/08/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 24429 OF 2008 G
            ````````````````````````````````````````````````````
            Dated this the 13th day of August, 2008

                          J U D G M E N T

I heard learned counsel for petitioner and learned

Government Pleader. The writ petition is disposed of

directing the 2nd 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, revenue recovery proceedings

against the petitioner pursuant to Ext.P4 shall be kept in

abeyance. The petitioner will produce a copy of this judgment

before the 2nd respondent as soon as it is received.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE