IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34192 of 2008(U)
1. THRISSUR FASHION JEWELLERY, PANDALAM,
... Petitioner
Vs
1. INTELLIGENCE OFFICER-II,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. TAHSILDAR, ADOOR.
For Petitioner :SRI.DEEPU THANKAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/11/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 34192 OF 2008 U
--------------------------------------
Dated this the 20th November, 2008
JUDGMENT
Petitioner challenges Ext.P2. It is an order passed by the
first respondent Intelligence Officer, imposing penalty on the
petitioner. Against the same, petitioner has preferred Ext.P4
Revision before the second respondent. In the meantime,
petitioner is faced with revenue recovery proceedings.
2. I heard Shri Deepu Thankan, learned counsel appearing
for the petitioner and the learned Government Pleader. The
prayer sought is to quash Ext.P2 and to reconsider the
proceedings after giving an opportunity of hearing to the
petitioner and the second prayer is to consider Ext.P4 Appeal at
the earliest and to stay the demand notice. Learned counsel for
petitioner would contend that the penalty came to be imposed
without giving an opportunity of hearing to the petitioner. I
would think that since the petitioner has already preferred a
Revision Petition and it is pending consideration, I need not
WPC.34192/08 U 2
consider the challenge to Ext.P2. The Writ Petition is disposed
of as follows:
If the petitioner prefers an application seeking stay of
Ext.P2 proceedings within one week from today, a decision will
be taken on the same by the second respondent in accordance
with law, within a period of three weeks from the date of filing
the application for stay. Till such time as a decision is taken,
recovery proceedings against the petitioner will be kept in
abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is made available to him.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge