Kerala High Court
The Deputy Controller Of … vs N.Subramoniam on 9 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2229 of 2009()
1. THE DEPUTY CONTROLLER OF RETIONING,
... Petitioner
2. THE COMMISSIONER OF CIVIL SUPPLIES,
3. THE CONTROLLER OF RETIONING,
4. DISTRICT COLLECTOR, ERNAKULAM.
5. DISTRICT SUPPLY OFFICER, ERNAKULAM.
6. CITY RATIONING OFFICER, ERNAKULAM.
Vs
1. N.SUBRAMONIAM,AWD NO.4, POTTAKKUZHI,
... Respondent
2. K.S.SAJI, AWD NO.5, PALLURUTHY.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/10/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2229 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of October, 2009
JUDGMENT
Basheer, J.
Learned Government Pleader submits that in view of the
judgment in WA No.2160 of 2009, this appeal does not
survive for consideration. He prays that this appeal may be
disposed of with liberty to the appellants to raise all their
contentions before the learned Single Judge and seek other
appropriate modifications/reliefs, if so advised.
The above prayer is allowed and the Writ Appeal is
disposed of granting liberty to the appellants to seek other
appropriate remedies before the learned Single Judge.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-