IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5057 of 2005(B)
1. AYYANKALI SMARAKA HANDICRAFT INDUSTRIAL
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CHIEF FOREST CONSERVATOR (PROTECTION)
For Petitioner :SRI.T.B.THANKAPPAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 5057 of 2005
-----------------------------------------
Dated this the 25th day of July, 2008
JUDGMENT
The writ petition is filed mainly with the following prayer:-
ii) issue a writ of mandamus directing the
respondents to provide a permanent system for the
sale of the products manufactured by the members of
the petitioner society.
In view of the intervening developments in case the petitioner
has still any grievance left the petitioner may approach the first
respondent for reconsideration of Ext.P3 in which case
appropriate action in accordance with law with notice to the
petitioner will be taken within another four months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.5057 of 2005
———————————–
JUDGMENT
25th July, 2008