High Court Kerala High Court

M/S.Woodlands Wood Industries vs The Deputy Commissioner (Appeal) on 12 February, 2009

Kerala High Court
M/S.Woodlands Wood Industries vs The Deputy Commissioner (Appeal) on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4633 of 2009(B)


1. M/S.WOODLANDS WOOD INDUSTRIES
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEAL)
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. INSPECTING ASST.COMMISSIONER

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/02/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 4633 OF 2009 B
                  --------------------------------------
               Dated this the 12th February, 2009

                            JUDGMENT

Heard the learned Government Pleader. The Writ Petition

is disposed of directing the first respondent to consider and take

a decision on Ext.P3 application for stay in accordance with law

within a period of three weeks from the date of receipt of a copy

of this Judgment. Till such time as a decision is taken, recovery

proceedings pursuant to Ext.P1 will be kept in abeyance.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge