High Court Kerala High Court

K.R. Ushasree vs The Deputy Commissioner … on 13 August, 2008

Kerala High Court
K.R. Ushasree vs The Deputy Commissioner … on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24381 of 2008(C)


1. K.R. USHASREE, PROPRIETRIX,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER,

3. THE INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/08/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 24381 OF 2008 C
            ````````````````````````````````````````````````````
            Dated this the 13th day of August, 2008

                          J U D G M E N T

I heard learned counsel for the petitioner and

learned Government Pleader. The writ petition is disposed of

directing the 1st respondent to consider and take a decision on

Ext.P3 stay petition in accordance with law, within a period of

three weeks from the date of receipt of a copy of this

judgment. Till such time, revenue recovery proceedings

against the petitioner pursuant to Ext.P4 shall be kept in

abeyance. The petitioner will produce a copy of this judgment

before the 1st respondent as soon as it is received.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE