IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19825 of 2008(T)
1. M/S.PERIYA POTTERY WORKERS COTTAGE,
... Petitioner
Vs
1. AGRICULTURAL INCOME TAX & COMMERCIAL TAX
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. DEPUTY TAHSILDAR (RR), HOSDURG.
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/07/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 19825 OF 2008 I
````````````````````````````````````````````````````
Dated this the 2nd day of July, 2008
J U D G M E N T
Petitioner seeks direction to pass orders on Exts.P4 to
P12 appeals and petitions filed by the petitioner and not to take
any action to realise the amount due under Exts.P1 to P3
assessment orders and pursuant to Ext.P13 notice pending
decision on Exts.P4 to P6 appeals. I heard learned Government
Pleader also. In the facts and circumstances of the case, writ
petition is disposed of directing the 2nd respondent to consider and
take a decision on Exts.P7 to P9 stay petitions, in accordance with
law, within a period of three weeks from the date of receipt of a
copy of this judgment. Till such decision is taken, recovery
proceedings pursuant to Ext.P13 will be kept in abeyance. The
petitioner shall 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