Kerala High Court
Sumathi Pillai vs The Tahsildar on 5 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5230 of 2006(V)
1. SUMATHI PILLAI, D/O.RADHA PILLAI,
... Petitioner
2. SANTHAMMA, D/O.BHAVANI AMMA,
Vs
1. THE TAHSILDAR, (RR),
... Respondent
2. THE VILLAGE OFFICER,
3. THE VILLAGE OFFICER, OMALLOOR VILLAGE,
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :05/09/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.5230 of 2006
....................................................................
Dated this the 5th day of September, 2008.
JUDGMENT
Since counsel submitted that petitioners have obtained stay against
sentence imposing fine on them, this W.P. is closed as infructuous leaving
freedom to the respondents to proceed for recovery after disposal of appeal
by the Sessions Judge. The petitioners should produce copy of the stay
orders obtained from the Sessions Court before the first respondent for
keeping the recovery proceedings pending until further orders from the
Sessions Judge.
C.N.RAMACHANDRAN NAIR
Judge
pms