High Court Kerala High Court

R.Dhanalakshmi vs The Divisional Railway Manager on 5 November, 2008

Kerala High Court
R.Dhanalakshmi vs The Divisional Railway Manager on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19768 of 2007(C)


1. R.DHANALAKSHMI, PROPRIETRIX, SEEMATTI
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL RAILWAY MANAGER,
                       ...       Respondent

2. THE SENIOR DIVISIONAL COMMERCIAL

3. UNION OF INDIA, REPRESENTED BY

                For Petitioner  :SRI.PREMCHAND R.NAIR

                For Respondent  :SRI.ALEXANDER THOMAS, SC,RAILWAYS

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.19768 of 2007
               ----------------------------------------------
                   Dated 5th November, 2008.

                           J U D G M E N T

In the matter of display of hoardings, in view of

the intervening developments, in case the petitioner has still any

grievance left, including in the matter of invocation of arbitration

clause, petitioner may approach the first respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.19768 of 2007

———————————————-

J U D G M E N T

Dated 5th November, 2008.