IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1523 of 2008()
1. LAL STEELS (P) LTD., VIII/627, NIDA,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
4. THE ASSISTANT COMMISSIONER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/07/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
---------------------------------------------
W.A.No.1523 of 2008
---------------------------------------------
Dated, this the 22nd day of July, 2008
JUDGMENT
H.L.Dattu,C.J.
After arguing the matter for quite some time, may be knowing
the mind of the Court, Sri.T.M.Sreedharan, learned counsel appearing for
the appellant, very fairly submits, that, for the present he may be permitted
to withdraw the Writ Appeal.
2. Permission sought for is granted and the Writ Appeal is
disposed of as withdrawn.
3. The appellant is granted six weeks’ time from today to
comply with the orders and directions issued by the learned Single Judge
while disposing of the writ petition.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-