High Court Kerala High Court

Aneette Kurian vs Intelligence Officer on 26 June, 2008

Kerala High Court
Aneette Kurian vs Intelligence Officer on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19229 of 2008(L)


1. ANEETTE KURIAN, , HIGH CREST ESTATE
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. DHANALAKSHMI BANK

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/06/2008

 O R D E R
                             K.M. JOSEPH, J.
               ````````````````````````````````````````````````````
                    W.P.(C) No. 19229 OF 2008 L
               ````````````````````````````````````````````````````
                Dated this the 26th day of June, 2008

                             J U D G M E N T

Petitioner seeks quashing of Ext.P3 order and a direction

to dispose of Ext.P4 appeal and Ext.P5 stay petition. Ext.P3 is an

order of the 1st respondent, Intelligence Officer, imposing penalty.

The petitioner has already furnished a Bank Guarantee. The

petitioner has filed Ext.P4 appeal and Ext.P5 stay petition before the

2nd respondent.

2. Having heard both sides, the writ petition is disposed of

directing the 2nd respondent to consider and take a decision on Ext.P5

stay petition, in accordance with law within a period of three weeks

from the date of receipt of a copy of this judgment. Till such decision

is taken, the Bank Guarantee furnished by the petitioner will not be

enforced. The petitioner will produce a copy of this judgment before

the 2nd respondent as soon as it is received. It will be open to the

petitioner to contend before the appellate authority that, upon the

petitioner keeping alive the Bank Guarantee till the proceedings are

completed, stay may be granted.

(K.M.JOSEPH, JUDGE)
aks