IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5181 of 2009(P)
1. M/S.K.M.P.INDUSTRIES, P.M.ROAD,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE KERALA SALES TAX APPELLATE TRIBUNAL,
4. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 5181 OF 2009 P
--------------------------------------
Dated this the 17th February, 2009
JUDGMENT
I heard the learned counsel for the petitioner and the
learned Government Pleader. The Writ Petition is disposed of
directing the third respondent to consider and take a decision on
Ext.P5 in accordance with law, within a period of one month
from the date of receipt of a copy of this Judgment. Till such
time as a decision is taken, further proceedings pursuant to
Ext.P3 will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
third respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge