IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9989 of 2009(P)
1. THIRUVANANTHAPURAM DEVELOPMENT
... Petitioner
Vs
1. INCOME TAX OFFICER, WARD -2 (4),
... Respondent
2. COMMISSIONER OF INCOME TAX (APPEALS),
For Petitioner :SRI.S.RAMESH BABU
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. 9989 OF 2009 P
````````````````````````````````````````````````````
Dated this the 27th day of March, 2009
J U D G M E N T
Feeling aggrieved by Ext.P1, petitioner has preferred
Ext.P2 appeal accompanied by Ext.P3 stay petition.
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.P3 within two weeks from the
date of receipt of a copy of this judgment. Till such a decision is
taken, proceedings pursuant to Exts.P4 and P5 will be kept in
abeyance.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE