IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26459 of 2009(B)
1. M.K.JIBINSHAH
... Petitioner
Vs
1. INTELLIGENCE OFFICER(IB)
... Respondent
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/09/2009
O R D E R
C.K.ABDUL REHIM, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P(C) No. 26459 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2009
J U D G M E N T
1. Against Ext.P1 and P2 orders imposing penalty
with respect to the years 2007-08 and 2008-09, the
petitioner preferred appeals before the second respondent
as evidenced by Exts.P3 and P4. Along with the appeals the
petitioner had also filed Exts.P5 and P6 stay petitions. The
appeals as well as the stay petitions are pending disposal
before the second respondent. Complaint of the petitioner
is that pending disposal of the appeal, steps are now being
initiated for realisation of the amounts covered under
Exts.P1 and P2, pursuant to notice issued as per Ext.P7,
under the Kerala Revenue Recovery Act. Hence the
petitioner is seeking directions for early disposal of the
appeals and also for keeping in abeyance step initiated for
realising the amount till the disposal of the appeals.
2. Heard, learned counsel for the petitioner and
learned Government Pleader appearing for the respondents.
Having considered the facts and circumstances, I am of the
W.P(C) No. 26459 of 2009
2
opinion that the writ petition can be disposed of directing
the second respondent to consider and dispose of the
appeals as well as the stay applications.
3. Therefore the writ petition is disposed of directing
the second respondent to consider and pass orders of
Exts.P5 and P6 stay petitions, after affording opportunity of
hearing to the petitioner, as early as possible, at any rate
within a period of one month from the date of receipt of a
copy of this judgment. Respondents are restrained from
taking any further steps of recovery for realisation of
amount covered under Exts.P1 and P2 penalty orders, till
the second respondent passes orders on the stay
applications. The petitioner will produce a copy of this
judgment before the second respondent.
C.K.ABDUL REHIM
JUDGE
app/-