High Court Kerala High Court

M/S.Marine (India) Exports … vs The Deputy Commissioner on 6 August, 2008

Kerala High Court
M/S.Marine (India) Exports … vs The Deputy Commissioner on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23710 of 2008(V)



1. M/S.MARINE (INDIA) EXPORTS PVT.LTD.
                      ...  Petitioner

                        Vs

1. THE DEPUTY COMMISSIONER,COMMERCIAL TAXES
                       ...       Respondent

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/08/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 23710 OF 2008 V
            ````````````````````````````````````````````````````
             Dated this the 6th day of August, 2008

                          J U D G M E N T

I heard learned counsel for the petitioner and

learned Government Pleader. Writ petition is disposed of

directing the 1st respondent to consider and take a decision on

Ext.P9 stay petition 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 pursuant to

Ext.P11 shall be kept in abeyance. The petitioner will

produce a copy of this judgment before the 1st respondent as

soon as it is received.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE