High Court Kerala High Court

Sri.V.P.Mohammed Sherif vs The Intelligence Officer on 30 June, 2009

Kerala High Court
Sri.V.P.Mohammed Sherif vs The Intelligence Officer on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17027 of 2009(W)


1. SRI.V.P.MOHAMMED SHERIF,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER (AA),

3. THE INSPECGING ASSISTANT

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/06/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
                ........................................................................
                           W.P.(C) No.17027 OF 2009
               .........................................................................
                       Dated this the 30 June, 2009     th



                                   J U D G M E N T

The learned Counsel for the petitioner submits that the grievance

projected in the Writ Petition has already been taken up before the

third respondent, by filing Ext.P4 representation and that the

petitioner will be satisfied if the same is directed to be considered by

the concerned authority.

2. Heard the learned Government Pleader as well.

3. After considering the facts and figures, the third respondent

is directed to consider and pass appropriate orders, in accordance with

law on Ext.P4 representation, of course, after giving an opportunity of

hearing to the petitioner, as expeditiously as possible. However, it is

made clear that till such orders are passed on Ext.P4, all further

coercive steps stated as being pursued against the petitioner shall be

kept in abeyance.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk