High Court Kerala High Court

Achuthan vs State Of Kerala on 30 October, 2009

Kerala High Court
Achuthan vs State Of Kerala on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30839 of 2009(Y)


1. ACHUTHAN, S/O.RAMANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DEPUTY TAHSILDAR (R.R.)

4. THE DEPUTY COMMISSIONER (APPEALS)

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/10/2009

 O R D E R
                      C.K.ABDUL REHIM, J.

                     ------------------------------
                  W.P.(C).No.30839 OF 2009
                     ------------------------------

          Dated this the 30th day of October, 2009


                         J U D G M E N T

———————-

1. With respect to order imposing penalty pertaining to

the years 2005-06 and 2006-07, the petitioner had filed appeals

as evidenced by Ext.P2, before the 4th respondent- statutory

appellate authority. It is stated that, along with the appeals the

petitioner had also filed applications seeking early hearing.

According to the petitioner the appeals as well as the early

posting petitions are pending consideration and disposal before

the 4th respondent. Grievance of the petitioner is that without

considering pendency of the appeals, recovery steps have now

been initiated pursuant to notices issued under Ext.P1 series.

Hence the petitioner is seeking direction for early disposal of the

appeals and till then to keep in abeyance the recovery steps.

2. Having considered facts and circumstances, I am of

the opinion that since statutory appeals are pending before the

4th respondent, it is for the petitioner to approach that authority

seeking stay against recovery steps. Therefore this writ petition

is disposed of directing the petitioner to move stay application

before the 4th respondent in Ext.P2 appeals, within a period of six

W.P.(C).30839/09-Y 2

weeks from today. The 4th respondent is directed to consider and

dispose of such stay applications if filed, and if the appeals are

validly instituted, after affording opportunity of hearing to the

petitioner as early as possible, at any rate within one month from

the date of filing of such stay petition.

3. In order to facilitate the petitioner to approach the 4th

respondent, with stay petition further coercive steps of recovery

initiated pursuant to Ext.P1 series notice are directed to be kept

in abeyance for a period of two months.

C.K.ABDUL REHIM, JUDGE.

okb