Kerala High Court
M/S.Chartered Lines vs Assistant Commissioner (Audit … on 24 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31331 of 2008(E)
1. M/S.CHARTERED LINES, KOTTAMURI,
... Petitioner
Vs
1. ASSISTANT COMMISSIONER (AUDIT ASSESSMENT
... Respondent
2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES,
3. INSPECTING ASSISTANT COMMISSIONER,
4. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/10/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 31331 OF 2008 E
--------------------------------------
Dated this the 24th October, 2008
JUDGMENT
Heard the learned counsel for petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the second 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 as a decision is taken on Ext.P3, recovery proceedings
pursuant to Ext.P4 will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is made available to it.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge