IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1743 of 2008(G)
1. JOHN SOJI ABRAHAM,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
3. THE DISTRICT COLLECTOR, ALAPPUZHA.
4. THE DEPUTY TAHSILDAR (R.R), MAVELIKKARA.
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 1743 of 2008
-------------------------------------
Dated: January 15, 2008
JUDGMENT
Against Ext.P4 order declining exemption to the petitioner,
appeal has been filed along with stay petition which are Exts.P5 and
P6. These are pending consideration of the 1st respondent and
while so, revenue recovery proceedings have been initiated by
Exts.P7 and P8.
2. In view of the pendency of the statutory appeal as stated
above, along with the stay petition, I dispose of the writ petition
directing that the 1st respondent shall consider Ext.P6 as
expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment. In the meantime, further
proceedings by Exts.P7 and P8 shall stand deferred for six weeks.
ANTONY DOMINIC, JUDGE
mt/-