IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2091 of 2010(J)
1. M/S.TRIVANDRUM CLUB, VAZHUTHACAUD,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER OF COMMERCIAL
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :21/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 2091 of 2010
---------------------------------------
Dated, this the 21st day of January, 2010
J U D G M E N T
The grievance of the petitioner is that Ext.P2 appeal filed by them
challenging the penalty imposed by the first respondent along with Ext.P2
petition for stay are kept in cold storage by the 2nd respondent, and the
non- finalization of the proceeding filed in May, 2008 is causing irreparable
loss and hardship to the petitioner.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the 2nd respondent is
directed to consider and pass appropriate orders on Ext.P2 appeal in
accordance with law, as expeditiously as possible, at any rate, within two
months from the date of receipt of a copy of this judgment. It is made clear
that till such appropriate orders are passed on Ext.P2, all further steps
stated as being pursued for recovering the amount allegedly due from the
petitioner, shall be kept in abeyance.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc