High Court Kerala High Court

Shaji Jacob vs The Sales Tax Officer on 27 January, 2009

Kerala High Court
Shaji Jacob vs The Sales Tax Officer on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2766 of 2009(D)


1. SHAJI JACOB, S/O.JOSEPH JACOB,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, DEPARTMENT OF
                       ...       Respondent

2. THE AGRICULTURAL INCOME TAX AND SALES

3. THE TAHSILDAR, TALUK OFFICE,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.NAVEEN THOMAS

                For Respondent  : No Appearance

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

 Dated :27/01/2009

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

              ````````````````````````````````````````````````````
                    W.P.(C) No. 2766 OF 2009 D
              ````````````````````````````````````````````````````
              Dated this the 27th day of January, 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.P3 and P3(a) 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.P5 and P5(a) 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