IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28004 of 2008(H)
1. LITTLE FLOWER HOSPITAL & RESEARCH CENTRE
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (IB)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE DEPUTY TAHSILDAR (R.R), ALUVA.
For Petitioner :SRI.N.O.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/09/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 28004 OF 2008 H
--------------------------------------
Dated this the 19th September, 2008
JUDGMENT
Heard the learned counsel appearing for the petitioner and
also the learned Government Pleader. The Writ Petition is
disposed of directing the second respondent to consider and pass
orders on Exts.P5 and P6 stay petitions in accordance with law,
within a period of three weeks from the date of receipt of a copy
of this Judgment. Till such time as a decision is taken on
Exts.P5 and P6, recovery proceedings initiated pursuant to
Exts.P7 and P8 series will be kept in abeyance. Petitioner will
produce a copy of this Judgment before the second respondent
immediately on receipt of the same.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge