Kerala High Court
Lifa Itc vs Union Of India on 12 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18096 of 2010(J)
1. LIFA ITC,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. NATIONAL COUNCIL FOR VOCATIONAL TRAINING
3. THE DIRECTOR OF TRAINING,
4. SRI.R.V.KHAIRNAR,
5. SRI.T.ROY MATHEWS,
6. SRI.P.SIVARAMAN,
For Petitioner :SMT.SADHANA KUMARI ESWARI
For Respondent :SMT.N.N.GIRIJA, CGC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/11/2010
O R D E R
ANTONY DOMINIC, J.
————————-
W.P (C) No.18096 of 2010
————————–
Dated this the 12th November, 2010
J U D G M E N T
It is stated that in view of the interim orders that
were passed in this writ petition, no further orders are
necessary.
Therefore, making the interim order dated 2.7.2010
absolute, the writ petition is closed.
ANTONY DOMINIC
JUDGE
ma