High Court Kerala High Court

Jeevakumar V.S. vs Kancor Flavours And Extracts … on 25 November, 2009

Kerala High Court
Jeevakumar V.S. vs Kancor Flavours And Extracts … on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2667 of 2009()


1. JEEVAKUMAR V.S., PROPRIETOR,
                      ...  Petitioner

                        Vs



1. KANCOR FLAVOURS AND EXTRACTS LIMITED,
                       ...       Respondent

2. MOTHER AGRO FOODS PRIVATE LIMITED,

3. THE GENERAL MANAGER,

4. THE DIRECTOR OF INDUSTRIES,

5. THE SECRETARY, MINISTRY OF INDUSTRIES,

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  : No Appearance

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

 Dated :25/11/2009

 O R D E R
           S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                       W.A. No.2667 of 2009
                ------------------------------------------
          Dated this the 25th day of November, 2009

                           JUDGMENT

A.K.Basheer, J.

When this writ appeal is taken up for consideration, it

is submitted by the learned counsel for the appellant that

respondent No.3 has already passed orders on Ext.P1 application

pursuant to the direction issued by this Court in the impugned

judgment. It is further submitted by the learned counsel that the

appellant has already challenged the said order before this Court

in W.P.(C) No.33457 of 2009.

2. In view of the above intervening development,

learned counsel for the appellant seeks permission to withdraw

the writ appeal with liberty to urge all contentions available to

him in the writ petition which is pending consideration before

the learned Single Judge. With that liberty reserved in favour of

the appellant, this writ appeal is dismissed as withdrawn. We

W.A.No.2667 of 2009.

– 2 –

make it clear that we have not considered the merit of any of the

contentions raised by the appellant in this writ appeal.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge

vns