IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 13961 of 2001(K)
1. LAKSHMI CHEMICAL INDUSTRIES
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/12/2008
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
O.P. No.13961/2001-K
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 4th day of December, 2008.
J U D G M E N T
It is submitted that the issue raised in this petition is covered against
the petitioner by the judgment of the Division Bench of this Court in
K.R.Alloy’s Ltd.v.State of Kerala [2005 (2) KLT 177]. The learned
counsel for the petitioner submitted that S.L.P No.8240/2005 is pending
before the Hon’ble Supreme Court from the said judgment, and the
petitioner herein is also a party to the Division Bench decision stated above.
It is prayed that subject to the decision in Special Leave Petition, the
respondents may be directed to proceed with the further proceedings in the
matter.
It is made clear that the proceedings against the petitioner, if any, will
be subject to the final outcome of the Special Leave Petition pending before
the Hon’ble Supreme Court. O.P is dismissed. No costs.
(T.R. Ramachandran Nair, Judge.)
ms
O.P. No.13961/2001-K
-:2:-
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
O.P. No.13961/2001-K
~~~~~~~~~~~~~~~~~~~~~~~~~~~
J U D G M E N T
4t hD e c e m b e r , 2 0 0 8 .