Kerala High Court
Malabar Clay Products vs Kerala State Electricity Board on 3 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2571 of 2007()
1. MALABAR CLAY PRODUCTS
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. DEPUTY CHIEF ENGINEER
3. ASSISTANT ENGINEER,
4. ASSISTANT ENGINEER,
For Petitioner :SRI.JULIAN XAVIER.J.
For Respondent :SRI.C.K.KARUNAKARAN, SC FOR KSEB
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :03/02/2009
O R D E R
J.B.KOSHY, Ag.CJ & V.GIRI, J.
===========================
W.A.No.2571 of 2007
===============================
Dated this the 3rd day of February, 2009.
J U D G M E N T
Koshy, Ag.CJ.
This appeal is filed against the interim order passed by a
learned Single Judge in the writ petition. At the time of
admission on 29.10.2007, an interim order was passed by this
Court in the appeal. In the above circumstances, parties may
approach the learned Single Judge for early disposal of the writ
petition. Status quo as on today shall be maintained till the
disposal of the writ petition.
The writ appeal is disposed of as above.
J.B.KOSHY,
ACTING CHIEF JUSTICE.
V.GIRI, JUDGE.
bkn/-