IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4113 of 2009(M)
1. SMT.T.V.RAMLATH, D/O. C.K.ABOOBACKER
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER III CIRCLE
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. SPECIAL DEPUTY TAHSILDAR
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 4113 OF 2009 M
````````````````````````````````````````````````````
Dated this the 9th day of February, 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.P13 to P18 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.P19
and P20 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