IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28563 of 2006(A)
1. GLENLEVEL ESTATE LTD.,
... Petitioner
Vs
1. STATE OF KERLA, REPRESENTD BY
... Respondent
2. SUB DIVISIONLA MAGISTRATE & REVENUE
3. DISTRICT LABOUR OFFICER,
4. P.S.MURUKESHAN,
For Petitioner :SRI.P.V.JYOTHI PRASAD
For Respondent :SRI.MANJERI SUNDERRAJ
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 28563 of 2006
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 2nd November, 2009.
J U D G M E N T
This writ petition is filed by the management of a plantation
challenging an order passed by the Sub Divisional Magistrate,
directing them to re-open the plantation, which was closed. Learned
counsel for the petitioner submits that subsequently the plantation
was re-opened and is now functioning.
Therefore, without prejudice to the right of the parties to raise
their grievance, if any, subsisting, in respect of the past closure of
the plantation appropriately before the appropriate authorities, this
writ petition is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[true copy]
P.S to Judge.