High Court Kerala High Court

Ayyankali Smaraka Handicraft … vs State Of Kerala on 25 July, 2008

Kerala High Court
Ayyankali Smaraka Handicraft … vs State Of Kerala on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5057 of 2005(B)


1. AYYANKALI SMARAKA HANDICRAFT INDUSTRIAL
                      ...  Petitioner

                        Vs



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

2. CHIEF FOREST CONSERVATOR (PROTECTION)

                For Petitioner  :SRI.T.B.THANKAPPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              -----------------------------------------
                     W.P(C) No. 5057 of 2005
              -----------------------------------------
             Dated this the 25th day of July, 2008

                              JUDGMENT

The writ petition is filed mainly with the following prayer:-

ii) issue a writ of mandamus directing the
respondents to provide a permanent system for the
sale of the products manufactured by the members of
the petitioner society.

In view of the intervening developments in case the petitioner

has still any grievance left the petitioner may approach the first

respondent for reconsideration of Ext.P3 in which case

appropriate action in accordance with law with notice to the

petitioner will be taken within another four months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.5057 of 2005

———————————–

JUDGMENT

25th July, 2008