IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29560 of 2008(R)
1. REJI BABY
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM
... Respondent
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/10/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.29560 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of October, 2008
JUDGMENT
Petitioner seeks disposal of Ext.P7 and seeks to quash Ext.P2.
Ext.P2 is a recovery notice for recovering the amount due under the Motor
Vehicle Taxation Act. Ext.P7 is stated to be the appeal filed. According to
the petitioner he sought for stay also in the appeal. According to the
petitioner, petitioner has applied and got the order and filed the appeal
within time.
2. I heard learned Government Pleader also.
The writ petition is disposed of directing the sixth respondent
to consider and pass orders on the request for grant of stay in Ext.P7 appeal
memorandum within a period of three weeks from the date of production of
a copy of this judgment, provided Ext.P7 has been filed in time. Recovery
will be kept in abeyance for a period of one month from today.
(K.M. JOSEPH, JUDGE)
sb