Kerala High Court
The Kerala State Civil Supplies … vs The Asst. Registrar Of … on 5 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34031 of 2008(B)
1. THE KERALA STATE CIVIL SUPPLIES CORPORA-
... Petitioner
Vs
1. THE ASST. REGISTRAR OF CO-OPERATIVE
... Respondent
2. JEEVAN MARKETING CO-OPERATIVE
3. THE FEDERAL BANK LTD, (REGIONAL OFFICE,
For Petitioner :SMT.MOLLY JACOB,SC,SUPPLYCO
For Respondent :SRI.A.ANTONY
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :05/10/2009
O R D E R
P.Q. BARKATH ALI, JJ.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 34031 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 5th day of October, 2009
JUDGMENT
The learned counsel for the petitioner submits that the
petitioner has filed an appeal against Ext.P1 judgment dated 26-4-2008
passed by the 1st respondent. In view of the above submission, the writ
petition is dismissed and the petitioner is permitted to raise all the
contentions taken in this writ petition, in the appeal filed by the
petitioner.
P.Q. BARKATH ALI, JUDGE
mn