High Court Kerala High Court

M/S. Safe Care Rubber Products … vs Rubber Board on 29 November, 2006

Kerala High Court
M/S. Safe Care Rubber Products … vs Rubber Board on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29927 of 2006(K)


1. M/S. SAFE CARE RUBBER PRODUCTS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. RUBBER BOARD, SUB JAIL ROAD,
                       ...       Respondent

2. THE DEPUTY DIRECTOR (ED),

3. THE DEVELOPMENT COMMISSIONER

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.JOSEPH KODIANTHARA

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/11/2006

 O R D E R
                       C.N. RAMACHANDRAN NAIR, J.


                      ````````````````````````````````````````````````````

                           W.P. (C) No. 29927 OF 2006 K

                      ````````````````````````````````````````````````````

                  Dated this the 29th day of November, 2006


                                    J U D G M E N T

Heard counsel for petitioner and standing counsel for the Rubber

Board.

2. Since counsel for the Rubber Board submitted that Ext.P7 can

be treated as a notice and petitioner’s case will be considered with reference

to the Rules, writ petition is disposed of directing the Director, Rubber Board

to afford an opportunity of hearing to the petitioner and pass orders on

petitioner’s application. If there is a charge on the machinery or the property

or the previous owner by virtue of operation of any provision of the agreement

or regulation, the Rubber Board will furnish a copy of the same to the

petitioner for him to raise objection. Final decision will be taken by the Rubber

Board within one month from date of production of a copy of this judgment.

(C.N. RAMACHANDRAN NAIR, JUDGE)

aks