High Court Kerala High Court

A.M.M.Charitable Society vs State Of Kerala on 22 June, 2009

Kerala High Court
A.M.M.Charitable Society vs State Of Kerala on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7182 of 2008(E)


1. A.M.M.CHARITABLE SOCIETY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. CHIEF ENGINEER, ROADS AND BRIDGES,

                For Petitioner  :SRI.T.K.RAJESHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/06/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.7182 of 2008

                      ==================

                Dated this the 22nd day of June, 2009

                             J U D G M E N T

The petitioner has filed this writ petition seeking a direction to

the respondents to consider and dispose of Ext.P2 representation,

wherein the petitioner’s claim for right to collect scrap materials from

PWD for the period 2007-2008 has been raised. Since the issue relates

to the year 2007-2008, it is unnecessary to consider the claim now.

Accordingly, this writ petition is closed without prejudice to the right of

the petitioner to seek the relief for subsequent years.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge