IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11706 of 2010(K)
1. M.KANNAN, COPRA DEALER,
... Petitioner
Vs
1. TAHSILDAR,
... Respondent
2. COMMISSIONER OF LAND REVENUE,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/04/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 11706 OF 2010
.........................................................................
Dated this the 6th April, 2010
J U D G M E N T
Challenging Ext. P1 order passed by the first respondent ,
the petitioner has filed Ext. P2 Revision Petition along with a
stay petition under Section 83(1) of the Kerala Revenue Recovery
Act, which are stated as pending consideration. The grievance
of the petitioner is that, without any regard to the pendency of
the above proceedings before the 2nd respondent, the first
respondent is proceeding with further coercive steps, issuing
sale notice as borne by Ext. P4, which hence is sought to be
intercepted in this Writ Petition.
2. Heard the learned Government Pleader as well
3. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Ext. P2 Revision Petition , in accordance with law, after giving an
opportunity of hearing to all concerned, which shall be finalised
W.P.(C) No. 11706 OF 2010
2
as expeditiously as possible, at any rate, within a period of two
months from the date of receipt of a copy of the judgment. Till
such time, all further coercive proceedings shall be kept in
abeyance.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk