High Court Kerala High Court

M/S.Oceanic Products Exporting … vs State Of Kerala Represented By on 9 June, 2008

Kerala High Court
M/S.Oceanic Products Exporting … vs State Of Kerala Represented By on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9447 of 2008(Y)


1. M/S.OCEANIC PRODUCTS EXPORTING COMPANY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :09/06/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                   W.P.C. NO. 9447 OF 2008 Y
                  --------------------------------------
                   Dated this the 9th June, 2008

                            JUDGMENT

Government Pleader appears for the respondents. Service

is complete.

2. The only prayer pressed by the learned counsel for the

petitioner is that a decision may be taken on Exts.P1 and P2.

Accordingly, there will be a direction to the second respondent

to consider and take a decision on Exts.P1 and P2 in accordance

with law and communicate the same to the petitioner within a

period of two months from the date of receipt of a copy of this

Judgment, if no decision has already been taken. In order to

facilitate a decision being taken, petitioner will produce along

with the copy of this Judgment Exts.P1 and P2 before the

second respondent for due compliance.

The Writ Petition is disposed of as above.

K. M. JOSEPH, JUDGE

kbk.