IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7119 of 2010(L)
1. A.N.GOPAKUMAR, ARAPATH HOUSE,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. TAHSILDAR (R.R.), CHITTUR,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 7119 OF 2010
.........................................................................
Dated this the 5th March , 2010
J U D G M E N T
Being aggrieved of Ext. P1 penalty order, the petitioner
has preferred Ext.P2 appeal along with Ext. P3 petition for stay
as well as Ext. P4 petition for early hearing of the appeal. The
case of the petitioner is that it is without any regard to the
pendency of the said proceedings that the third respondent has
issued Exts.P5 and P6 demand notices under the Revenue
Recovery Act.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders
on Exts.P3 petition for stay, as expeditiously as possible, at any
rate within one month from the date of receipt of a copy of the
judgment. It is made clear that till such orders are passed on
Ext.P3 petition for stay, all further proceedings pursuant to Exts.
W.P.(C) No. 7119 OF 2010
2
P5 and P6 shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk