High Court Kerala High Court

Sumathi Pillai vs The Tahsildar on 5 September, 2008

Kerala High Court
Sumathi Pillai vs The Tahsildar on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5230 of 2006(V)


1. SUMATHI PILLAI, D/O.RADHA PILLAI,
                      ...  Petitioner
2. SANTHAMMA, D/O.BHAVANI AMMA,

                        Vs



1. THE TAHSILDAR, (RR),
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE VILLAGE OFFICER, OMALLOOR VILLAGE,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/09/2008

 O R D E R
                     C.N.RAMACHANDRAN NAIR, J.
                ....................................................................
                           W.P.(C) No.5230 of 2006
                ....................................................................
                Dated this the 5th day of September, 2008.

                                       JUDGMENT

Since counsel submitted that petitioners have obtained stay against

sentence imposing fine on them, this W.P. is closed as infructuous leaving

freedom to the respondents to proceed for recovery after disposal of appeal

by the Sessions Judge. The petitioners should produce copy of the stay

orders obtained from the Sessions Court before the first respondent for

keeping the recovery proceedings pending until further orders from the

Sessions Judge.

C.N.RAMACHANDRAN NAIR
Judge
pms