IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6392 of 2009(T)
1. LOKANATHAN, S/O.ANAKAMUTHU CHETTIAR
... Petitioner
Vs
1. THE TAHSILDAR (R.R.),
... Respondent
2. DAIVANA,W/O.RAJ CHETTIAR
3. THE PRINCIPAL SECRETARY TO GOVERNMENT
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/02/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 6392 OF 2009 T
````````````````````````````````````````````````````
Dated this the 26th day of February, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
2. Petitioner has preferred Ext.P2 revision before the
government against Ext.P1 order of the Land Revenue Commissioner.
This court had directed to keep all recovery proceedings in abeyance.
Though the petitioner approached the 3rd respondent for early hearing of
the matter, the same could not be done on account of the pre-
occupation of the 3rd respondent. Learned counsel for the petitioner
submits that the petitioner has already filed an application for stay.
In such circumstances, writ petition is disposed of directing the 3rd
respondent to consider and take a decision on the stay petition filed in
Ext.P2 revision within three weeks from the date of receipt of a copy of
this judgment. Recovery proceedings will be kept in abeyance till a
decision is taken as aforesaid. This is on condition that the petitioner
keeps the bank guarantee alive till the disposal of the revision.
Sd/-
(K.M.JOSEPH, JUDGE)
aks