High Court Kerala High Court

M/S. Sakthi Match Industries vs State Of Kerala on 4 July, 2008

Kerala High Court
M/S. Sakthi Match Industries vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1934 of 2005(E)


1. M/S. SAKTHI MATCH INDUSTRIES,
                      ...  Petitioner
2. P.R. ANITHA, D/O. P.V. RAMACHANDRA KURUP

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIVISIONAL FOREST OFFICER, RANNI.

3. SENIOR JOINT DIRECTOR OF FACTORIES &

4. THE INSPECTOR OF FACTORIES AND BOILERS

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/07/2008

 O R D E R

KURIAN JOSEPH, J.

—————————————

W.P.(C) No. 1934 OF 2005

—————————————
Dated this the 4th day of July, 2008.

J U D G M E N T

In the matter of renewal of licence, there is already an

interim order dated 31.01.2005. This writ petition is disposed of

in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 1934 OF 2005

J U D G M E N T

04.07.2008