IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5737 of 2009(J)
1. S.NARATAJAN,MERCHANT,MANNARKKAD NOW
... Petitioner
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.I,
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/02/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 5737 of 2009-J
----------------------------------------------
Dated, this the 24th day of February, 2009
J U D G M E N T
I heard learned counsel for the petitioner and
learned Government Pleader.
2. The complaint of the petitioner is that he is
not given refund of security amount with interest due as
per the order of the Deputy Commissioner dated
10.7.2008. Petitioner has already filed Ext.P2 petition
before the respondent.
The writ petition is disposed of directing the
respondent to consider and take a decision on Ext.P2
petition in accordance with law within a period of three
weeks from the date of receipt of a copy of this judgment.
(K.M.JOSEPH)
JUDGE.
MS