IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10076 of 2009(D)
1. THE ASSISTANT DISTRICT CO-ORDINATOR,
... Petitioner
Vs
1. THE INCOME TAX OFFICER,(TDS),KOLLAM,
... Respondent
2. COMMISSIONER OF INCOME TAX (APPEALS) III
For Petitioner :SRI.K.ANAND (A.201)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 10076 OF 2009 D
````````````````````````````````````````````````````
Dated this the 27th day of March, 2009
J U D G M E N T
Against Ext.P7 series, petitioner has preferred appeals
accompanied by stay applications.
2. I heard learned counsel for the petitioner and learned
standing counsel.
Writ petition is disposed of directing the 2nd respondent to
consider and take a decision on Ext.P9 series in accordance with
law within two weeks from the date of receipt of a copy of this
judgment. Till such a decision is taken, there will be no steps
pursuant to Ext.P7 series.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE