IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15661 of 2008(M)
1. M/S.ORION DIGITAL TECHNOLOGIES, 7/520,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (IB) -II,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE DEPUTY TAHSILDAR(REVENUE RECOVERY)
4. THE VILLAGE OFFICER, ELATHUR,
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/05/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 15661 OF 2008 M
--------------------------------------
Dated this the 27th May, 2008
JUDGMENT
Petitioner seeks a direction to dispose of Ext.P2 Revision
Petition and Ext.P3 Stay Petition. He further seeks a direction to
stay the recovery proceedings pursuant to Ext.P1 penalty order
and P4 recovery notice. Aggrieved by Ext.P1 order, petitioner
has preferred Ext.P2 Revision Petition and Ext.P3 Stay Petition.
Heard the learned Government Pleader also. The Writ Petition
is disposed of directing the second respondent to consider and
take a decision on Ext.P3 stay petition in accordance with law,
within a period of three weeks from the date of receipt of a copy
of this Judgment. Petitioner will produce a copy of this
Judgment before the second respondent as soon as it is made
available to him. Till such time as a decision is taken by the
second respondent, recovery proceedings against the petitioner
shall be kept in abeyance.
K. M. JOSEPH, JUDGE
kbk.