IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9607 of 2009(U)
1. M/S.COLOR ZONE, C.M.A.BUILDINGS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AUDIT
... Respondent
2. DY.COMMISSIONER (APPEALS),
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 9607 OF 2009 U
--------------------------------------
Dated this the 25th March, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the second respondent to consider and take a decision on Ext.P4
stay petition in accordance with law within three weeks from the
date of production of a copy of this Judgment. Till such time,
further proceedings pursuant to the assessment order will be
kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge