High Court Kerala High Court

The Maramon Hotels vs Intelligence Officer (I/C Of Ib on 25 February, 2009

Kerala High Court
The Maramon Hotels vs Intelligence Officer (I/C Of Ib on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6118 of 2009(H)


1. THE MARAMON HOTELS,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER (I/C OF IB,
                       ...       Respondent

2. DEPUTY TAHSILDAR (RR),

3. COMMERCIAL TAX OFFICER,

4. STATE OF KERALA, REP. BY SECRETARY

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

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

 Dated :25/02/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                 W.P.C. NO. 6118 OF 2009 H
                 --------------------------------------
              Dated this the 25th February, 2009

                           JUDGMENT

Exts.P4 and P5 are orders by which the petitioner is visited

with penalty. Since there is an appellate remedy available, I do

not see any reason why I should entertain this Writ Petition.

However, to facilitate the petitioner approaching the Appellate

Forum, it is ordered that further proceedings pursuant to Exts.P4

and P5 will be kept in abeyance for a period of six weeks from

today, provided the petitioner pays Rs.70,000/= (Rupees

Seventy Thousand) within three weeks from today.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE
kbk.

// True Copy //
PS to Judge