Kerala High Court
T.Beena vs The Intelligence Officer on 11 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33140 of 2008(T)
1. T.BEENA, PROPRIETRESS, SEEMATTI,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER, SQUAD NO.V,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEAL),
3. INSPECTING ASSESSMENT COMMISSIONER,
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :11/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.33140 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the second respondent
to consider and take a decision on Ext.P3 stay petition in accordance with
law within a period of one month from the date of receipt of a copy of this
judgment. Recovery proceedings pursuant to Ext.P4 will be kept in
abeyance till a decision is taken on the stay petition. Petitioner will produce
a copy of this judgment before the second respondent as soon as it is
received.
(K.M. JOSEPH, JUDGE)
sb