IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8201 of 2009(U)
1. P.B. BABURAJ
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER AND OTHERS
... Respondent
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 8201 OF 2009 U
````````````````````````````````````````````````````
Dated this the 13th day of March, 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 3rd respondent
to consider and take a decision on Ext.P6 and if the delay is
condoned, there will be a further direction to the 3rd respondent to
consider and take a decision on Ext.P10 in accordance with law,
within a period of one month from the date of receipt of a copy of
this judgment. Till such time, revenue recovery proceedings
against the petitioner pursuant to Ext.P3 shall be kept in
abeyance. The petitioner will produce a copy of this judgment
before the 3rd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE