Kerala High Court
All India Export Inspection … vs Union Of India on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15283 of 2006(T)
1. ALL INDIA EXPORT INSPECTION AGENCY
... Petitioner
Vs
1. UNION OF INDIA, REP. BY THE SECRETARY,
... Respondent
2. THE DIRECTOR (I & QC),
3. THE JOINT DIRECTOR,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.15283 of 2006
-----------------------------------------
Dated this the 1st day of September, 2008
JUDGMENT
Petitioner approached this court challenging Ext.P1 circular.
There is also a prayer for a direction to the respondents to
continue the practice of giving guarantor undertaking in the loan
application submitted by the employees under the Central Service
Co-operative Society, which is a policy matter. It is for the
petitioner to approach the second respondent/first respondent in
which case the matter will be duly examined by the said
authority.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.15283 of 2006
———————————–
JUDGMENT
1st September, 2008