IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5346 of 2010(P)
1. MANAPPAD BUSINESS CORPORATION
... Petitioner
Vs
1. THE COMMISSIONER OF COMMERCIAL
... Respondent
For Petitioner :SRI.R.RAMADAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/02/2010
O R D E R
P.R RAMACHANDRA MENON, J.
-------------------------
W.P (C) No.5346 of 2010
--------------------------
Dated this the 18th February, 2010
J U D G M E N T
Being aggrieved of Ext.P1 order, the petitioner
approached the 2nd respondent/appellate authority by filing
Ext.P2 appeal along with Ext.P3 petition for stay.
Notwithstanding the pendency of the said proceedings, the
respondents initiated the revenue recovery proceedings under
the Kerala Revenue Recovery Act, as borne by Ext.P4 recovery
notice, which forms the subject matter of challenge in this
writ petition.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd
respondent is directed to consider and pass appropriate
orders on Ext.P3 petition for stay, in accordance with law, as
expeditiously as possible. It is made clear that till
appropriate orders are passed on Ext.P3, all further coercive
proceedings pursuant to Ext.P4 shall be kept in abeyance.
The Writ Petition is disposed of, as above.
P.R RAMACHANDRA MENON
JUDGE
ma
2
3