IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 653 of 2009()
1. A.AYYAPPAN, LICENSEE, CHEMIST
... Petitioner
Vs
1. THE DIVISIONAL RAILWAY MANAGER,
... Respondent
2. THE DIVISIONAL RAILWAY MANAGER,
For Petitioner :SRI.ABRAHAM VAKKANAL (SR.)
For Respondent :SRI.N.B.SUNIL NATH,SC, RAILWAYS
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/08/2009
O R D E R
S.R.BANNURMATH, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.653 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of August 2009
JUDGMENT
Basheer, J.
After arguing the case for sometime, learned counsel for the
appellant seeks permission to withdraw the writ appeal with liberty to
approach the railway authorities seeking extension/renewal of the
license. Permission is granted.
2. We make it clear that we have not taken any decision on the
merit of the case in this appeal. It will be open to the authority
concerned to take a decision in the matter in accordance with law and
untrammeled by any of the observations made by the learned Single
Judge in the impugned judgment.
3. If the appellant makes an application for extension/renewal of
the license, a decision shall be taken by the authority concerned as
expeditiously as possible, at any rate, within two months from the date
of receipt of the application.
Writ Appeal is disposed of.
(S.R.BANNURMATH)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
jes