High Court Kerala High Court

M.K.G.Nair vs Kerala State Electronics … on 24 September, 2008

Kerala High Court
M.K.G.Nair vs Kerala State Electronics … on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29629 of 2006(B)


1. M.K.G.NAIR, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRONICS DEVELOPMENT
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. STATE OF KERALA,

                For Petitioner  :SRI.V.N.ACHUTHA KURUP (SR.)

                For Respondent  :SRI.T.P.KELU NAMBIAR (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                  W.P.(C) No.29629 of 2006
              ----------------------------------------------
                Dated 24th September, 2008.

                          J U D G M E N T

Prayer is for a direction to the respondents to take

action on the representations in the matter of payment of

amounts allegedly due to the petitioner. There will be a direction

to the second respondent to look into Exts.P4 and P5

representations with notice to the petitioner and pass appropriate

orders thereon in accordance with law within three months from

the date of production of a copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.29629 of 2006

———————————————-

J U D G M E N T

Dated 24th September, 2008.