High Court Kerala High Court

M/S.Cadbury India Limited vs Deputy Commissioner (Appeals) on 4 December, 2008

Kerala High Court
M/S.Cadbury India Limited vs Deputy Commissioner (Appeals) on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35824 of 2008(M)


1. M/S.CADBURY INDIA LIMITED, THRIKKAKARA
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH JERARD SAMSOM RODRIGUES

                For Respondent  : No Appearance

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

 Dated :04/12/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.35824 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 4th day of December, 2008

                                      JUDGMENT

Prayer in the writ petition is to dispose of Exts.P3 to P14 as per

the statutory provisions.

2. I heard learned counsel for the petitioner and the learned

Government Pleader.

3. Learned counsel for the petitioner submits that in Exts.P3 to

P14 appeals interim orders were passed and petitioner had complied with

the interim orders and the appeals are pending since 2007.

In such circumstances, the writ petition is disposed of directing

the first respondent to consider and take a decision on Exts.P3 to P14

appeals in accordance with law within a period of two months from the date

of receipt of a copy of this judgment. This direction need be complied with

only if the petitioner has complied with the interim orders.

(K.M. JOSEPH, JUDGE)

sb