IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32977 of 2008(A)
1. VINCENT.A.M
... Petitioner
Vs
1. DEPUTY COMMISSIONER (APPEALS)
... Respondent
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.32977 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of November, 2008
JUDGMENT
Heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Exts.P8 and P10 in accordance with law
within a period of three weeks from the date of receipt of a copy of this
judgment. Till such time as a decision is taken, recovery proceedings will
be kept in abeyance. Petitioner will produce a copy of this judgment
immediately on receipt of the same before the first respondent.
(K.M. JOSEPH, JUDGE)
sb