High Court Kerala High Court

Lifa Itc vs Union Of India on 12 November, 2010

Kerala High Court
Lifa Itc vs Union Of India on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18096 of 2010(J)


1. LIFA ITC,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. NATIONAL COUNCIL FOR VOCATIONAL TRAINING

3. THE DIRECTOR OF TRAINING,

4. SRI.R.V.KHAIRNAR,

5. SRI.T.ROY MATHEWS,

6. SRI.P.SIVARAMAN,

                For Petitioner  :SMT.SADHANA KUMARI ESWARI

                For Respondent  :SMT.N.N.GIRIJA, CGC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/11/2010

 O R D E R

ANTONY DOMINIC, J.

————————-
W.P (C) No.18096 of 2010

————————–
Dated this the 12th November, 2010

J U D G M E N T

It is stated that in view of the interim orders that

were passed in this writ petition, no further orders are

necessary.

Therefore, making the interim order dated 2.7.2010

absolute, the writ petition is closed.

ANTONY DOMINIC
JUDGE
ma