IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24618 of 2009(V)
1. M/S INFRA HOUSING PVT.LTD
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER(WORKS CONTRACT
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 24618 OF 2009
.........................................................................
Dated this the 26 August, 2009 th
J U D G M E N T
The grievance of the petitioner is that the request made by the
petitioner to clear the tax liability by way of installments is not
favourably considered and that Exts. P1 to P4 already filed before the
respondent are still kept in cold storage, which made the petitioner to
approach this Court by filing the present Writ Petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the respondent is
directed to consider Exts. P1 to P4 and pass appropriate orders
thereon, after giving an opportunity of hearing to the petitioner, as
expeditiously as possible, at any rate within two weeks from the date
of receipt of a copy of the judgment.
The Writ Petition is disposed of accordingly.
P.R. RAMACHANDRA MENON,
JUDGE.
lk