IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16741 of 2009(K)
1. M/S.TDI INTERNATIONAL INDIA LTD.
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (ENQUIRY)
... Respondent
2. THE MANAGER, UCO BANK, M.G.ROAD,
3. THE DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/06/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 16741 OF 2009
-----------------------------------
Dated this the 17th day of June, 2009
JUDGMENT
Challenging the impugned proceedings passed by the first
respondent, the petitioner has approached the appellate authority, i.e., the
third respondent by filing Ext.P3 appeal along with Ext.P4 petition for stay.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the third respondent
is directed to consider Ext.P3 appeal and pass appropriate orders, after
giving an opportunity of hearing to the petitioner, as expeditiously as
possible. Till such appropriate orders are passed on Ext.P3, the Bank
Guarantee furnished by the petitioner shall not be encashed.
The Writ Petition is disposed of accordingly.
(P.R.RAMACHANDRA MENON, JUDGE)
dnc