IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29629 of 2006(B)
1. M.K.G.NAIR, PROPRIETOR,
... Petitioner
Vs
1. KERALA STATE ELECTRONICS DEVELOPMENT
... Respondent
2. THE MANAGING DIRECTOR,
3. STATE OF KERALA,
For Petitioner :SRI.V.N.ACHUTHA KURUP (SR.)
For Respondent :SRI.T.P.KELU NAMBIAR (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.29629 of 2006
----------------------------------------------
Dated 24th September, 2008.
J U D G M E N T
Prayer is for a direction to the respondents to take
action on the representations in the matter of payment of
amounts allegedly due to the petitioner. There will be a direction
to the second respondent to look into Exts.P4 and P5
representations with notice to the petitioner and pass appropriate
orders thereon in accordance with law within three months from
the date of production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.29629 of 2006
———————————————-
J U D G M E N T
Dated 24th September, 2008.