IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1409 of 2008(P)
1. M/S.COPPER BLUE FERTILIZERS
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE GENERAL MANAGER,DISTRICT INDUSTRIES
3. M.MOHAMMAED,AGED 40 YEARS,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 1409 OF 2008 P
=====================
Dated this the 11th day of January, 2008
J U D G M E N T
Ext.P1 is stated to be an application made by the petitioner
for allotment of a plot of land in Industrial Development Area.
The complaint is regarding its non consideration. On the other
hand what is seen from Ext.P2 communication issued to the
petitioner is that since the land applied for by the petitioner is in
litigation in WP(C) No.30643/06, the respondents were not in a
position to consider that request. Counsel for the petitioner
asserts that the aforesaid writ petition has been withdrawn and
dismissed. If that be so, reason stated in Ext.P2 for the delay in
considering the request can no longer survive.
2. If as a matter of fact, the writ petition referred to
above has been withdrawn and is dismissed, 2nd respondent shall
take up Ext.P1, consider the same and pass appropriate orders
WPC 1409/08
:2 :
thereon. This shall be done as expeditiously as possible, at any
rate within four weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp