IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17027 of 2009(W)
1. SRI.V.P.MOHAMMED SHERIF,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE COMMERCIAL TAX OFFICER (AA),
3. THE INSPECGING ASSISTANT
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :30/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.17027 OF 2009
.........................................................................
Dated this the 30 June, 2009 th
J U D G M E N T
The learned Counsel for the petitioner submits that the grievance
projected in the Writ Petition has already been taken up before the
third respondent, by filing Ext.P4 representation and that the
petitioner will be satisfied if the same is directed to be considered by
the concerned authority.
2. Heard the learned Government Pleader as well.
3. After considering the facts and figures, the third respondent
is directed to consider and pass appropriate orders, in accordance with
law on Ext.P4 representation, of course, after giving an opportunity of
hearing to the petitioner, as expeditiously as possible. However, it is
made clear that till such orders are passed on Ext.P4, all further
coercive steps stated as being pursued against the petitioner shall be
kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk