IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1177 of 2009(M)
1. M/S RUBFILA INTERNATIONAL LTD.,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIOENR PALAKKAD AND
... Respondent
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/01/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 1177 OF 2009 M
````````````````````````````````````````````````````
Dated this the 12th day of January, 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.P5
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