High Court Kerala High Court

M/S. J & J Timbers vs The Intelligence Officer on 29 January, 2008

Kerala High Court
M/S. J & J Timbers vs The Intelligence Officer on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3383 of 2008(C)


1. M/S. J & J TIMBERS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/01/2008

 O R D E R
                              ANTONY DOMINIC, J.



                    = = = = = = = = = = = = = = = =

                         W.P.(C) No. 3383 OF 2008 C

                    = = = = = = = = = = = = = = = =



                     Dated this the   29 th January, 2008



                                 J U D G M E N T

The penalty imposed on the petitioner under Ext. P2 is

challenged in Ext. P3 appeal which is pending before the 2nd

respondent. Petitioner submits that along with Ext. P3 petitioner

has also filed Ext. P4 stay petition seeking stay of further

proceedings pursuant to Ext. P2 order of penalty. Though the

petitioner has also sought an early hearing of the appeal that has

not evoked any response from the 2nd respondent. It is in this

background this writ petition has been filed.

2. In view of the pendency of the appeal before the 2nd

respondent as stated above along with Ext. P4 stay petition I

dispose of this writ petition directing that the 2nd respondent shall

consider Ext. P4 stay petition filed by the petitioner. This shall be

done as expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment. In the meantime further

W.P.(C) No. 3383 OF 2008 -2-

proceedings for recovery of the penalty imposed on the petitioner

by Ext. P2 will stand deferred for a period of six weeks.

ANTONY DOMINIC

JUDGE

jan/-