IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7384 of 2009(P)
1. M/S.CINZAC SALES & SERVICES (P) LTD
... Petitioner
Vs
1. INTELLIGENCE OFFICER (IB), EDAPPALLY
... Respondent
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 7384 OF 2009 P
````````````````````````````````````````````````````
Dated this the 6th day of March, 2009
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.P3 stay petition in
accordance with law, within a period of one month 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