High Court Kerala High Court

M/S Marvel Cruise vs The Dy. Commissioner (Appeals) on 23 October, 2008

Kerala High Court
M/S Marvel Cruise vs The Dy. Commissioner (Appeals) on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31320 of 2008(C)


1. M/S MARVEL CRUISE,
                      ...  Petitioner

                        Vs



1. THE DY. COMMISSIONER (APPEALS),
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER (WC & LT),

3. INSPECTING ASST. COMMISSIONER,

                For Petitioner  :SRI.MADHU RADHAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :23/10/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                   W.P.C. NO. 31320 OF 2008 C
                   --------------------------------------
                 Dated this the 23rd October, 2008

                             JUDGMENT

Heard the learned counsel appearing for the petitioner and

the learned Government Pleader. Petitioner has preferred

Exts.P3 and P4 Appeals. On the one hand, it is submitted by the

counsel for petitioner that there is a delay of thirtyseven days in

filing Ext.P4 Appeal and an application for condonation of delay

is also filed. Learned Government Pleader points out that there

is delay in filing Ext.P3 Appeal also. Exts.P7 and P8 are

applications seeking stay in Exts.P3 and P4 Appeals

respectively. Counsel for petitioner submits that a delay

condonation petition will be filed in Ext.P3 Appeal also within

one week from today. A decision will be taken on the delay

condonation petitions filed in Exts.P3 and P4 Appeals and

thereafter, if the delay is condoned, a decision will be taken on

Exts.P7 and P8 applications for stay within a period of one

month from the date of receipt of a copy of this Judgment. Till

WPC.31320/08 C 2

such time as a decision is taken, proceedings pursuant to Exts.P9

and P10 will be kept in abeyance.

The Writ Petition is disposed of as above. Petitioner will

produce a copy of this Judgment as soon as it is made available

to him before the first respondent.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //

PS to Judge