IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 255 of 2009(E)
1. MATHEW MAPPILA, PROPRIETOR, HOTEL THILAK
... Petitioner
Vs
1. INTELLIGENCE OFFICER -II,DEPARTMENT OF
... Respondent
2. DEPUTY COMMISSIONER(APPEALS),
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/01/2009
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 255 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of January, 2009
JUDGMENT
Petitioner challenges Ext. P4. Ext.P4 is an interlocutory order
imposing payment of 40% of the amount as a condition for grant of stay
besides furnishing security.
2. I heard learned counsel for the petitioner and the learned
Government Pleader.
Having regard to the facts and in the interests of justice the
petitioner is called upon to pay 30% of the amount instead of 40%.
Petitioner is given two weeks time to comply with the conditions as
modified. The other conditions in Ext.P4 will stand.
(K.M. JOSEPH, JUDGE)
sb