High Court Kerala High Court

Smt. Sathi Viswanathan vs The Commissioner And Secretary on 17 October, 2007

Kerala High Court
Smt. Sathi Viswanathan vs The Commissioner And Secretary on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30690 of 2007(C)


1. SMT. SATHI VISWANATHAN, KOOMBUKKAL
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER AND SECRETARY,
                       ...       Respondent

2. THE DISTRICT EXECUTIVE OFFICER, KERALA

3. THE DISTRICT COLLECTOR, KOTTAYAM.

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/10/2007

 O R D E R
                      ANTONY DOMINIC, J.
                    ===============
                W.P.(C) NO. 30690 OF 2007 C
               =====================

           Dated this the 17th day of October, 2007

                         J U D G M E N T

Aggrieved by Ext.P1 final determination order passed

against the petitioner, Ext.P2 appeal and Ext.P3 stay petition has

been filed. During its pendency, by Ext.P4, revenue recovery

proceedings have been initiated for recovery of Rs.3,959/- and

other charges. Under these circumstances, this writ petition has

been filed.

2. In view of the pendency of Ext.P2 appeal before the 1st

respondent, I dispose of this writ petition directing the 1st

respondent to consider and pass orders on Ext.P2 appeal, as

expeditiously as possible, at any rate within a period of six

weeks of receipt of a copy of this judgment.

3. In the meantime, further proceedings pursuant to

Ext.P4 shall be kept in abeyance.

WPC 30690/07
: 2 :

Petitioner shall produce a copy of this writ petition along

with a copy of this judgment before the 1st respondent for

compliance.

ANTONY DOMINIC, JUDGE.

Rp