High Court Kerala High Court

V.K.Sivan Pillai vs Commercial Tax Officer (Audit on 3 December, 2008

Kerala High Court
V.K.Sivan Pillai vs Commercial Tax Officer (Audit on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35602 of 2008(L)


1. V.K.SIVAN PILLAI,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AUDIT
                       ...       Respondent

2. DEPUTY COMMISSIONER, DEPARTMENT OF

3. INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.S.VINOD BHAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/12/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.35602 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 3rd day of December, 2008

                                     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.P7 stay petition in accordance with

law within a period of three weeks from the date of receipt of a copy of this

judgment. Till such time as a decision is taken, recovery proceedings will

be kept in abeyance. Petitioner will produce a copy of this judgment before

the second respondent as soon as it is received.

(K.M. JOSEPH, JUDGE)

sb