IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30690 of 2007(C)
1. SMT. SATHI VISWANATHAN, KOOMBUKKAL
... Petitioner
Vs
1. THE COMMISSIONER AND SECRETARY,
... Respondent
2. THE DISTRICT EXECUTIVE OFFICER, KERALA
3. THE DISTRICT COLLECTOR, KOTTAYAM.
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 30690 OF 2007 C
=====================
Dated this the 17th day of October, 2007
J U D G M E N T
Aggrieved by Ext.P1 final determination order passed
against the petitioner, Ext.P2 appeal and Ext.P3 stay petition has
been filed. During its pendency, by Ext.P4, revenue recovery
proceedings have been initiated for recovery of Rs.3,959/- and
other charges. Under these circumstances, this writ petition has
been filed.
2. In view of the pendency of Ext.P2 appeal before the 1st
respondent, I dispose of this writ petition directing the 1st
respondent to consider and pass orders on Ext.P2 appeal, as
expeditiously as possible, at any rate within a period of six
weeks of receipt of a copy of this judgment.
3. In the meantime, further proceedings pursuant to
Ext.P4 shall be kept in abeyance.
WPC 30690/07
: 2 :
Petitioner shall produce a copy of this writ petition along
with a copy of this judgment before the 1st respondent for
compliance.
ANTONY DOMINIC, JUDGE.
Rp