IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6118 of 2009(H)
1. THE MARAMON HOTELS,
... Petitioner
Vs
1. INTELLIGENCE OFFICER (I/C OF IB,
... Respondent
2. DEPUTY TAHSILDAR (RR),
3. COMMERCIAL TAX OFFICER,
4. STATE OF KERALA, REP. BY SECRETARY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6118 OF 2009 H
--------------------------------------
Dated this the 25th February, 2009
JUDGMENT
Exts.P4 and P5 are orders by which the petitioner is visited
with penalty. Since there is an appellate remedy available, I do
not see any reason why I should entertain this Writ Petition.
However, to facilitate the petitioner approaching the Appellate
Forum, it is ordered that further proceedings pursuant to Exts.P4
and P5 will be kept in abeyance for a period of six weeks from
today, provided the petitioner pays Rs.70,000/= (Rupees
Seventy Thousand) within three weeks from today.
The Writ Petition is disposed of as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge