Kerala High Court
Pentium Constructions Pvt. Ltd vs Commissioner Of Commercial Taxes … on 1 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10745 of 2009(K)
1. PENTIUM CONSTRUCTIONS PVT. LTD.
... Petitioner
Vs
1. COMMISSIONER OF COMMERCIAL TAXES AND OTH
... Respondent
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/04/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 10745 OF 2009 K
````````````````````````````````````````````````````
Dated this the 1st day of April, 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 Exts.P7 to P9 stay petitions 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 Exts.P10
to P12 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