IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26366 of 2008(L)
1. M/S. FOTO FAST
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/09/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 26366 OF 2008 L
````````````````````````````````````````````````````
Dated this the 1st day of September, 2008
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader. Petitioner has preferred Exts.P3 and P4
appeals. It is submitted by the learned counsel for the petitioner
that the delay petitions have been allowed. In the meantime,
recovery steps have been initiated. The writ petition is disposed of
directing the 2nd respondent to consider and take a decision on
Exts.P7 and P8 stay petitions 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 Exts.P9 and P10 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