High Court Kerala High Court

M/S.Best Plywood Industries vs Commercial Tax Officer on 27 August, 2008

Kerala High Court
M/S.Best Plywood Industries vs Commercial Tax Officer on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25827 of 2008(Y)


1. M/S.BEST PLYWOOD INDUSTRIES,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER, KUTHUPARAMBA,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.DALE P.KURIEN

                For Respondent  : No Appearance

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

 Dated :27/08/2008

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

             ````````````````````````````````````````````````````
                  W.P.(C) No. 25827 OF 2008 Y
             ````````````````````````````````````````````````````
             Dated this the 27th day of August, 2008

                           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 2nd

respondent to consider and take a decision on Ext.P5 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, recovery proceedings against the petitioner pursuant to

Ext.P3 shall be kept in abeyance. The petitioner will produce

a copy of this judgment before the 2nd respondent as soon as

it is received, for compliance.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE