IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29548 of 2007(P)
1. NISHA THOMAS,W/O. P.I.THOMAS,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER,
3. THE DEPUTY COMMISSIONER,
For Petitioner :SRI.P.R.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 29548 OF 2007 P
=====================
Dated this the 16th day of October, 2007
J U D G M E N T
Following Ext.P1 order in revision, the issue regarding levy
of penalty against the petitioner was remanded and following this
Exhibits P2 and P3 orders were passed by the 1st respondent. By
these orders, penalty of Rs.3,01,514/- and Rs.68,492/- were
imposed on the petitioner. Against these orders, petitioner again
filed revision along with an application for stay, which resulted in
Ext.P6, by which stay has been granted on condition that the
petitioner remits 50% of the penalty due in terms of Exhibits P2
and P3 and furnish security for the balance amount. It is
impugning Ext.P6 that this writ petition has been filed.
2. Going through Ext.P6, it is evident that the 2nd
respondent has not given any reason for fixing the quantum. That
apart, it being an issue relating to penalty, I think the condition
imposed is too onerous.
3. Accordingly, I direct that in modification of Ext.P6, the
WPC 29548/07
: 2 :
petitioner shall deposit 25% of the amount and furnish security
for the balance amount due in terms of Exhibits P2 and P3.
With the above modification of Ext.P6, this writ petition is
disposed of.
ANTONY DOMINIC, JUDGE.
Rp