IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2219 of 2008(L)
1. THOMAS JOSEPH ,S/O.JOSEPH
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR AND CHIEF ACCOUNTS
3. THE ASSISTANT ACCOUNTS OFFICER(PENSION)
4. THE ASSISTANT TRANSPORT OFFICER
For Petitioner :SRI.P.P.SOMAN NAIR
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
Dated :10/04/2008
O R D E R
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 2219 of 2009(L)
#1. SRI.MANI T. MUNDAT, AGED 58 YEARS,
... Petitioner
Vs
$1. STATE OF KERALA REPRESENTED BY CHIEF
... Respondent
2. DEPUTY COMMISSIONER, COMMERCIAL TAXES,
3. COMMERCIAL TAX OFFICER (LT) OFFICE OF
4. INSPECTING ASSISTANT COMMISSIONER,
! For Petitioner :SRI.S.VIDYASAGAR
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice K.M.JOSEPH
% Dated :21/01/2009
: O R D E R
K.M.JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – –
WP.(C) No. 2219 of 2009
– – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 21st day of January, 2009
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the second respondent
to consider and take a decision on Ext.P5 appeal in accordance with law
within a period of one month from the date of production of a copy of this
judgment. Till such time as a decision is taken, proceedings pursuant to
Ext.P6 will be kept in abeyance.
(K.M. JOSEPH, JUDGE)
sb