High Court Kerala High Court

M/S.Palia Brothers vs Sales Tax Officer on 19 March, 2009

Kerala High Court
M/S.Palia Brothers vs Sales Tax Officer on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8906 of 2009(G)


1. M/S.PALIA BROTHERS, CHETHALAYAM,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER, VAT CIRCLE,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

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

 Dated :19/03/2009

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

             ````````````````````````````````````````````````````
                   W.P.(C) No. 8906 OF 2009 G
             ````````````````````````````````````````````````````
             Dated this the 19th day of March, 2009

                           J U D G M E N T

I heard learned counsel for petitioner and learned

Government Pleader.

Writ petition is disposed of directing the 2nd respondent

to consider and take a decision on Ext.P3 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, revenue

recovery proceedings against the petitioner pursuant to Ext.P7

shall be kept in abeyance. The petitioner will produce a copy of

this judgment before the 2nd respondent as soon as it is received.

There will be a further direction to the 2nd respondent to consider

and take a decision on Ext.P6 within two weeks from the date of

receipt of a copy of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE