High Court Kerala High Court

M/S.Kannampuram Veneers vs Intelligence Officer on 1 July, 2009

Kerala High Court
M/S.Kannampuram Veneers vs Intelligence Officer on 1 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18351 of 2009(L)


1. M/S.KANNAMPURAM VENEERS,IRINJOLE,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER,SQUAD NO.II,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/07/2009

 O R D E R
                       P.R.RAMACHANDRA MENON, J.
                      -----------------------------------------------
                             WP(C) NO. 18351 OF 2009
                             -----------------------------------
                         Dated this the 1st day of July, 2009


                                      JUDGMENT

Ext.P1 order imposing the penalty upon the petitioner is under challenge

in Ext.P2 appeal before the second respondent. The grievance of the petitioner

is that, despite the lapse of more than three years, the matter is still to be

finalised, causing irreparable loss and hardship to the petitioner and hence is

under challenge in the present Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the second respondent is

directed to consider Ext.P2 appeal and pass appropriate orders thereon in

accordance with law, of course, after giving an opportunity of hearing to the

petitioner. The said exercise shall be pursued and finalised as expeditiously as

possible, at any rate, within one month from the date of receipt of a copy of this

judgment. It is made clear that no coercive steps shall be pursued against the

petitioner, till the proceedings are finalised as above.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

dnc