High Court Kerala High Court

M/S.Periyar Granites (P) Ltd vs Intelligence Officer on 26 December, 2008

Kerala High Court
M/S.Periyar Granites (P) Ltd vs Intelligence Officer on 26 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38080 of 2008(G)


1. M/S.PERIYAR GRANITES (P) LTD.,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER, SQUAD NO.III,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASST.COMMISSIONER,

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :26/12/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

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

          W.P.(C).No.38080 of 2008-G

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

   Dated this the 26th day of December, 2008.

                   JUDGMENT

Having considered the contents of Ext.P1 and the

grounds of appeal in Ext.P2 appeal and having

considered the pleadings in the writ petition and

having heard the learned counsel for the

petitioner and the learned Government Pleader, it

is ordered that recovery proceedings pursuant to

Ext.P1 will stand suspended during the pendency

of Ext.P2 appeal on condition that the petitioner

remits an amount of Rs.1,35,000/- within three

weeks. If such remittance is made, Ext.P2 appeal

will be taken up out of turn and disposed of

within four months from the date of receipt of a

copy of this judgment or deposit, whichever is

later. It is clarified that the appellate

authority will be at liberty to arrive at its own

decision on the delay petition. The petitioner

WP(C)38080/08 -: 2 :-

will produce a copy of this judgment before the

appellate authority. The writ petition is

ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/