High Court Kerala High Court

Sasikumar vs Deputy Commissioner (Appeals) on 11 March, 2009

Kerala High Court
Sasikumar vs Deputy Commissioner (Appeals) on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7629 of 2009(W)


1. SASIKUMAR, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. SALES TAX OFFICER (ENQUIRY)

3. THE COMMERCIAL TAX OFFICER,

4. GOVERNMENT OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

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

 Dated :11/03/2009

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                   W.P.(C) No. 7629 OF 2009 W
             ````````````````````````````````````````````````````
              Dated this the 11th day of March, 2009

                           J U D G M E N T

Aggrieved by Ext.P10, the petitioner has preferred

Ext.P11 appeal and Ext.P12 stay petition.

2. I heard learned counsel for the petitioner and learned

Government Pleader.

Writ petition is disposed of directing the 1st respondent to

consider and take a decision on Ext.P11 appeal in accordance

with law within two months from the date of receipt of a copy of

this judgment. The bank guarantee furnished by the petitioner and

referred to in Ext.P10 shall not be enforced till the disposal of the

appeal. This will be subject to the condition that the petitioner

keeps alive the bank guarantee till the disposal of the appeal.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE