High Court Kerala High Court

Changanacherry Metal And Allied vs State Of Kerala on 7 October, 2008

Kerala High Court
Changanacherry Metal And Allied vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13654 of 2008(A)


1. CHANGANACHERRY METAL AND ALLIED
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE VAZHAPPALLY GRAMA PANCHAYATH,

3. THE SECRETARY,

4. THE PRESIDENT,

                For Petitioner  :SRI.JOHN VARGHESE

                For Respondent  :SRI.P.KURUVILLA JACOB

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/10/2008

 O R D E R
                       S.SIRI JAGAN, J
           ========================
            W.P(C)Nos. 13411 & 13654 of 2008
           ========================
         Dated this the 7th day of October, 2008.

                       J U D G M E N T

It is not disputed before me that the petitioner has got a

right of appeal against the impugned orders in these writ

petitions. The only contention of the petitioner is that if the

petitioner’s unit is stopped immediately, 50 employees would

be rendered jobless. I am of opinion that the interest in that

regard can be safeguarded if the petitioner is given some time

to approach the appellate authority to obtain stay orders in the

matter. Accordingly, these writ petitions are disposed of

without prejudice to the right of the petitioner to challenge the

impugned orders in an appeal. The interim order granted by

this court shall continue to be in force for a period of one

month to enable the petitioner to move the appellate authority

for the interim orders in the matter.

S.SIRI JAGAN, JUDGE

rhs