Kerala High Court
Accelerated Freeze Drying … vs Kerala State Electricty Board on 5 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 718 of 2007(I)
1. ACCELERATED FREEZE DRYING COMPANY LTD,
... Petitioner
Vs
1. KERALA STATE ELECTRICTY BOARD,
... Respondent
2. THE SPECIAL OFFICER (REVENUE)
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :05/01/2007
O R D E R
P.R.RAMAN, J.
--------------------------
W.P.(C)No.718 OF 2007
--------------------------
Dated this the 5th day of January, 2007
J U D G M E N T
Petitioner is aggrieved by Ext.P2. He has filed objection as
per Ext.P3. In such circumstances, the 2nd respondent shall
consider and dispose of Ext.P3 in accordance with law within
three weeks from today. Till then coercive steps pursuant to
Ext.P2 shall be kept in abeyance.
P.R.RAMAN, JUDGE
ps