IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32248 of 2008(L)
1. V.V.SASI
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER (IB)
... Respondent
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 32248 OF 2008 L
````````````````````````````````````````````````````
Dated this the 3rd day of November, 2008
J U D G M E N T
I heard learned counsel for petitioner and learned
Government Pleader.
Writ petition is disposed of directing the 2nd
respondent to consider and take a decision on Exts.P7 to P9
stay petitions in accordance with law, within a period of three
weeks from the date of receipt of a copy of this judgment. Till
such time, revenue recovery proceedings against the
petitioner pursuant to Exts.P10 to P12 shall be kept in
abeyance. The petitioner will produce a copy of this judgment
before the 2nd respondent as soon as it is received.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE