High Court Kerala High Court

Glenlevel Estate Ltd vs State Of Kerla on 2 November, 2009

Kerala High Court
Glenlevel Estate Ltd vs State Of Kerla on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28563 of 2006(A)


1. GLENLEVEL ESTATE LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REPRESENTD BY
                       ...       Respondent

2. SUB DIVISIONLA MAGISTRATE & REVENUE

3. DISTRICT LABOUR OFFICER,

4. P.S.MURUKESHAN,

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  :SRI.MANJERI SUNDERRAJ

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/11/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 28563 of 2006
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 2nd November, 2009.

                            J U D G M E N T

This writ petition is filed by the management of a plantation

challenging an order passed by the Sub Divisional Magistrate,

directing them to re-open the plantation, which was closed. Learned

counsel for the petitioner submits that subsequently the plantation

was re-opened and is now functioning.

Therefore, without prejudice to the right of the parties to raise

their grievance, if any, subsisting, in respect of the past closure of

the plantation appropriately before the appropriate authorities, this

writ petition is closed.

Sd/- S. Siri Jagan, Judge.

Tds/

[true copy]

P.S to Judge.