IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9421 of 2010(C)
1. M/S.ABAD WHISPERING PALMS,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER SQUAD NO.I,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.FRANKUR D.JAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :19/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.9421 of 2010-C
----------------------------
Dated this the 19th day of March, 2010.
J U D G M E N T
Challenging Ext.P1 order passed by the first respondent,
the petitioner has approached the statutory authority by filing Ext.P2
appeal along with Ext.P3 petition for stay, which are pending
consideration before the second respondent.
2. The grievance of the petitioner is that, without any
regard to the pendency of the said proceedings, the third
respondent has initiated recovery proceedings invoking the
provisions under the Revenue Recovery Act, as borne by Ext.P4,
which is sought to be intercepted by this Court.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Ext.P3 petition for stay, in accordance with law, as expeditiously as
possible, at any rate within one month from the date of receipt of a
copy of this judgment. It is made clear that, till appropriate orders
are passed on Ext.P3 petition for stay, all further proceedings
W.P(C) No.9421 of 2010-C 2
pursuant to Ext.P4 shall be kept in abeyance. If any payment has
already been effected by the petitioner, the same shall be
considered and given credit, at the time of passing the order, as
above.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON,
JUDGE
ab