High Court Kerala High Court

A.Ayyappan vs The Divisional Railway Manager on 18 August, 2009

Kerala High Court
A.Ayyappan vs The Divisional Railway Manager on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 653 of 2009()


1. A.AYYAPPAN, LICENSEE, CHEMIST
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL RAILWAY MANAGER,
                       ...       Respondent

2. THE DIVISIONAL RAILWAY MANAGER,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/08/2009

 O R D E R
              S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                W.A.No.653 OF 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 18th day of August 2009

                                      JUDGMENT

Basheer, J.

After arguing the case for sometime, learned counsel for the

appellant seeks permission to withdraw the writ appeal with liberty to

approach the railway authorities seeking extension/renewal of the

license. Permission is granted.

2. We make it clear that we have not taken any decision on the

merit of the case in this appeal. It will be open to the authority

concerned to take a decision in the matter in accordance with law and

untrammeled by any of the observations made by the learned Single

Judge in the impugned judgment.

3. If the appellant makes an application for extension/renewal of

the license, a decision shall be taken by the authority concerned as

expeditiously as possible, at any rate, within two months from the date

of receipt of the application.

Writ Appeal is disposed of.

(S.R.BANNURMATH)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
jes