High Court Kerala High Court

Ramla Himamudeen vs The Intelligence Officer on 24 January, 2008

Kerala High Court
Ramla Himamudeen vs The Intelligence Officer on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2347 of 2008(D)


1. RAMLA HIMAMUDEEN, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER, SQUAD NO.I,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEAL)

3. THE INSPECTING ASSISTANT, COMMISSIONER

                For Petitioner  :DR.K.B.MUHAMED KUTTY (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2008

 O R D E R
                                ANTONY DOMINIC, J.



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

                          W.P.(C) No. 2347  OF 2008 D

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



                       Dated this the   24 th January, 2008



                                   J U D G M E N T

Against Ext. P1 order of penalty imposed on the petitioner,

petitioner has filed Ext. P2 revision and Ext. P3 stay petition before

the 2nd respondent. It is stated that even though an early posting

petition has been filed, the matter has not been heard till now.

While the matter is thus pending, petitioner has been served Ext. P5

demand notice and hence this writ petition has been filed.

2. In view of the pendency of the revision and the petition

seeking stay of recovery of the amount due under Ext. P1, I dispose

of this writ petition itself directing that the 2nd respondent shall take

up and consider Ext. P3 application for stay 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 proceedings pursuant to Ext. P5 shall be deferred for a

period of 6 weeks.

ANTONY DOMINIC

JUDGE

jan/-