High Court Kerala High Court

Lokanathan vs The Tahsildar (R.R.) on 26 February, 2009

Kerala High Court
Lokanathan vs The Tahsildar (R.R.) on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6392 of 2009(T)


1. LOKANATHAN, S/O.ANAKAMUTHU CHETTIAR
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR (R.R.),
                       ...       Respondent

2. DAIVANA,W/O.RAJ CHETTIAR

3. THE PRINCIPAL SECRETARY TO GOVERNMENT

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

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

 Dated :26/02/2009

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

               ````````````````````````````````````````````````````
                     W.P.(C) No. 6392 OF 2009 T
               ````````````````````````````````````````````````````
              Dated this the 26th day of February, 2009

                            J U D G M E N T

I heard learned counsel for the petitioner and learned

Government Pleader.

2. Petitioner has preferred Ext.P2 revision before the

government against Ext.P1 order of the Land Revenue Commissioner.

This court had directed to keep all recovery proceedings in abeyance.

Though the petitioner approached the 3rd respondent for early hearing of

the matter, the same could not be done on account of the pre-

occupation of the 3rd respondent. Learned counsel for the petitioner

submits that the petitioner has already filed an application for stay.

In such circumstances, writ petition is disposed of directing the 3rd

respondent to consider and take a decision on the stay petition filed in

Ext.P2 revision within three weeks from the date of receipt of a copy of

this judgment. Recovery proceedings will be kept in abeyance till a

decision is taken as aforesaid. This is on condition that the petitioner

keeps the bank guarantee alive till the disposal of the revision.

Sd/-

(K.M.JOSEPH, JUDGE)
aks