IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34092 of 2006(H)
1. C.P. VENUGOPALAN, AGRICULTURAL OFFICER,
... Petitioner
Vs
1. THE DIRECTOR OF AGRICULTURE,
... Respondent
2. SECRETARY TO GOVERNMENT,
For Petitioner :SRI.G.BHAGAVAT SINGH
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :21/12/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 34092 OF 2006
-----------------------------
Dated this the 21st December, 2006.
JUDGMENT
As per Ext.P1 judgment dated 4.8.2006 this Court
directed the second respondent to consider the appeal filed
by the petitioner and to take decision in accordance with
law as expeditiously as possible, in any event, before
30.11.2006. This writ petition has been filed by the same
petitioner seeking for orders to keep the recovery
proceedings in abeyance on the ground that application
filed before the respondents praying for the very same
relief has not been considered.
2. Govt. Pleader submits that there is no question of
any interim application being considered by the Government
at this stage because the appeal filed by the petitioner
stands already disposed of. Counsel for the petitioner
submits that no such order has been communicated to the
petitioner. Govt. Pleader then submits that he has
requested the Government to make available to the
petitioner a copy of the order passed by the Government by
fax.
3. In the above circumstances this writ petition is
disposed of as infructuous, without prejudice to the right
WPC 34092/2006 2
of the petitioner to challenge the order passed pursuant to
Ext.P1 judgment if he feels so and if so advised.
K.K.DENESAN
Judge
jj