IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6428 of 2008(M)
1. P.G. VELAYUDHAN,
... Petitioner
Vs
1. DEPUTY COMMISSIONER (APPEALS),
... Respondent
2. TAHSILDAR (R.R),
3. INTELLIGENCE OFFICER,
4. N.V. SOMASUNDARAM,
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.C.No.6428 of 2008
-------------------------------------------
Dated this the 25th day of February, 2008
JUDGMENT
In this writ petition, Ext.P1 is an order of penalty that was
imposed on the petitioner against which the petitioner has filed
Ext.P7 appeal before the first respondent. The only relief that is
pressed before me is to direct an expeditious disposal of Ext.P7.
Having regard to the pendency of Ext.P7appeal, I dispose of
this writ petition directing that the first respondent shall hear
the parties and pass final orders on Ext.P7 appeal, as
expeditiously as possible, at any rate within a period of eight
weeks from the date of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
csl