IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34408 of 2007(U)
1. CANTEEN STORES DEPARTMENT,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE INSPECTING ASSISTANT OFFICER,
3. THE DEPUTY COMMISSIONER OF APPEALS,
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 34408/2007
--------------------
Dated this the 21st day of November, 2007
JUDGMENT
Against Ext.P1 order of penalty imposed on the
petitioner, he has filed Ext.P2 revision with applications
for condonation of delay and stay of collection of penalty
imposed. In the meantime revenue recovery proceedings
have been initiated and Ext.P3 is the notice that has been
issued. Hence this writ petition.
2. In view of the pendency of the revision along with the
applications for delay condonation and stay of collection
of penalty amount, I am inclined to dispose of this writ
petition with the following directions.
3. That the third respondent shall take up and consider
the application filed by the petitioner for condonation of
delay and depending on the outcome of the same,
application filed by the petitioner for stay of recovery of
penalty imposed by Ext.P1 shall also be considered. This
W.P.(C).34408/2007
2
the third respondent shall do within three weeks from
the date of receipt of a copy of this judgment. In the
meantime further proceedings pursuant to Ext.P3 shall
be kept in abeyance.
4. Petitioner shall produce a copy of this judgment
before the third respondent for compliance.
ANTONY DOMINIC
Judge
mrcs