IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4475 of 2009(G)
1. TILECO,REP. BY MR.HAFISU RAHIMAN
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER(AA) & OTHERS
... Respondent
For Petitioner :SRI.JOSEPH JERARD SAMSOM RODRIGUES
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/02/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 4475 of 2009-G
----------------------------------------------
Dated, this the 11th day of February, 2009
J U D G M E N T
Heard learned counsel for the petitioner and learned
Government Pleader.
2. The writ petition is disposed of directing the second
respondent to consider and take a decision on the stay petition filed along
with Ext.P2 appeal in accordance with law within a period of three
weeks from the date of receipt of a copy of this judgment. It is open to
the petitioner to raise all its contentions before the appellate authority.
Till a decision is taken, proceedings pursuant to Ext.P3 will be kept in
abeyance.
Petitioner shall produce a copy of this judgment as soon as
it is received.
(K.M.JOSEPH)
JUDGE.
MS