High Court Kerala High Court

Deepak Narendran vs The Intelligence Officer on 25 June, 2009

Kerala High Court
Deepak Narendran vs The Intelligence Officer on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17710 of 2009(G)


1. DEEPAK NARENDRAN, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER, SQUAD NO.IV,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 17710 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 25th day of June, 2009

                               JUDGMENT

Ext.P1 order passed by the first respondent has already been

subjected to challenge by filing Ext.P2 appeal accompanied with Ext.P3

petition for stay and the said proceedings are pending consideration

before the second respondent. The case of the petitioner is that, it is

without any regard to the pendency of the above proceedings that the

respondents are proceeding with the coercive steps under the Kerala

Revenue Recovery Act, as evident from Ext.P4 notice, which hence is

sought to be intercepted by this Court.

2. Heard the learned Government Pleader as well.

Considering the facts and figures, the second respondent is

hereby directed to consider and pass appropriate orders on Ext.P2

appeal and Ext. P3 petition for stay in accordance with law, as

expeditiously as possible. However, it is made clear that till

appropriate orders are passed on Ext.P3 petition for stay, all further

coercive proceedings pursuant to Ext.P4, stated as being pursued

against the petitioner, shall be kept in abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd