IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38080 of 2008(G)
1. M/S.PERIYAR GRANITES (P) LTD.,
... Petitioner
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.III,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASST.COMMISSIONER,
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/12/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.38080 of 2008-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 26th day of December, 2008.
JUDGMENT
Having considered the contents of Ext.P1 and the
grounds of appeal in Ext.P2 appeal and having
considered the pleadings in the writ petition and
having heard the learned counsel for the
petitioner and the learned Government Pleader, it
is ordered that recovery proceedings pursuant to
Ext.P1 will stand suspended during the pendency
of Ext.P2 appeal on condition that the petitioner
remits an amount of Rs.1,35,000/- within three
weeks. If such remittance is made, Ext.P2 appeal
will be taken up out of turn and disposed of
within four months from the date of receipt of a
copy of this judgment or deposit, whichever is
later. It is clarified that the appellate
authority will be at liberty to arrive at its own
decision on the delay petition. The petitioner
WP(C)38080/08 -: 2 :-
will produce a copy of this judgment before the
appellate authority. The writ petition is
ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/