Kerala High Court
M/S.Riyas Jewellery Works vs State Of Kerala on 26 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6165 of 2009(M)
1. M/S.RIYAS JEWELLERY WORKS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMERCIAL TAX OFFICER,
3. THE DEPUTY COMMISSIONER (APPEALS),
4. THE SALES TAX OFFICER,
For Petitioner :SRI.A.V.MURALIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6165 OF 2009 M
--------------------------------------
Dated this the 26th February, 2009
JUDGMENT
I heard the learned counsel for the petitioner and the
learned Government Pleader. The Writ Petition is disposed of
directing the third respondent to consider and take a decision on
Ext.P3 in accordance with law, within a period of three weeks
from the date of production of a copy of this Judgment. Till such
time, Ext.P1 will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
third respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge