IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17068 of 2008(F)
1. SMT.ANNIE GEORGE,M/S. DHANYA GRANITE
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. INSPECTING ASST. COMMISSIONER
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 17068 OF 2008 F
````````````````````````````````````````````````````
Dated this the 9th day of June, 2008
J U D G M E N T
Petitioner has preferred Ext.P2 series appeals
before the 2nd respondent aggrieved by Ext.P1 series penalty
orders. In the meantime, Ext.P3 revenue recovery notice is
issued.
2. I heard the learned Government Pleader also. The
writ petition is disposed of directing the 2nd respondent to
consider and take a decision on Ext.P4 series stay petitions in
accordance with law, within a period of three weeks from the
date of receipt of a copy of this judgment. Till such time,
revenue recovery proceedings against the petitioner shall be
kept in abeyance. The petitioner will produce a copy of this
judgment before the 2nd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE