High Court Kerala High Court

Sree Videkananda Handloom … vs Director Of Handlooms And … on 21 July, 2008

Kerala High Court
Sree Videkananda Handloom … vs Director Of Handlooms And … on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21788 of 2008(R)


1. SREE VIDEKANANDA HANDLOOM POLYSTER
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HANDLOOMS AND TEXTILES
                       ...       Respondent

2. GENERAL MANAGER

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/07/2008

 O R D E R
                THOTTATHIL B. RADHAKRISHNAN,J.
                ---------------------------------------------
                    W.P.(C)NO.21788 OF 2008-R
               ----------------------------------------------
                 Dated this the 21st day of July, 2008.

                               JUDGMENT

The petitioner, a Handloom Co-operative Society, claims that it

is entitled to certain benefits on account of financial assistance

from the Government. Without expressing anything on merit, this

writ petition is disposed of directing that the first respondent will

take up the request of the petitioner and render a decision

thereon in accordance with law and after hearing the petitioner

within an outer limit of four months from the date of receipt of a

copy of this judgment. It will be open to the petitioner to place

all relevant materials including the decision of this Court before the

first respondent for consideration.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

cl

.

2