IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7663 of 2009(C)
1. M/S. PANDA FOODS (INDIA) PVT.LTD.
... Petitioner
Vs
1. THE SALES TAX OFFICER
... Respondent
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 7663 OF 2009 C
````````````````````````````````````````````````````
Dated this the 11th day of March, 2009
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 2nd respondent to
consider and take a decision on Ext.P4 and if the delay is
condoned, there will be a further direction to the 2nd respondent to
take a decision on Ext.P3 in accordance with law within one month
from the date of receipt of a copy of this judgment. Till such time,
revenue recovery proceedings against the petitioner pursuant to
Ext.P6 shall be kept in abeyance. The petitioner will produce a
copy of this judgment before the 2nd respondent as soon as it is
received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE