IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2667 of 2009()
1. JEEVAKUMAR V.S., PROPRIETOR,
... Petitioner
Vs
1. KANCOR FLAVOURS AND EXTRACTS LIMITED,
... Respondent
2. MOTHER AGRO FOODS PRIVATE LIMITED,
3. THE GENERAL MANAGER,
4. THE DIRECTOR OF INDUSTRIES,
5. THE SECRETARY, MINISTRY OF INDUSTRIES,
For Petitioner :SRI.K.G.BALASUBRAMANIAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :25/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.A. No.2667 of 2009
------------------------------------------
Dated this the 25th day of November, 2009
JUDGMENT
A.K.Basheer, J.
When this writ appeal is taken up for consideration, it
is submitted by the learned counsel for the appellant that
respondent No.3 has already passed orders on Ext.P1 application
pursuant to the direction issued by this Court in the impugned
judgment. It is further submitted by the learned counsel that the
appellant has already challenged the said order before this Court
in W.P.(C) No.33457 of 2009.
2. In view of the above intervening development,
learned counsel for the appellant seeks permission to withdraw
the writ appeal with liberty to urge all contentions available to
him in the writ petition which is pending consideration before
the learned Single Judge. With that liberty reserved in favour of
the appellant, this writ appeal is dismissed as withdrawn. We
W.A.No.2667 of 2009.
– 2 –
make it clear that we have not considered the merit of any of the
contentions raised by the appellant in this writ appeal.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns