High Court Kerala High Court

Mrs.Molly Jose vs The State Of Kerala on 23 May, 2007

Kerala High Court
Mrs.Molly Jose vs The State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1127 of 2007()


1. MRS.MOLLY JOSE, W/O.P.J.JOSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REGISTRAR, CO-OPERATIVE SOCIETIES,

3. KOZHIKODE PRIMARY CO-OPERATIVE

4. SENIOR INSPECTOR/SPECIAL SALE OFFICER,

                For Petitioner  :SRI.PHILIP ANTONY CHACKO

                For Respondent  :SRI.THOMAS ANTONY

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/05/2007

 O R D E R
                H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                 ------------------------------------------

                             W.A.No. 1127 of 2007

                 ------------------------------------------

                  Dated, this the  23rd day of May,  2007


                                    JUDGMENT

H.L.Dattu, C.J.

Learned counsel appearing for the appellant after arguing

the matter for quite some time seeks leave of this Court to

withdraw the writ appeal with liberty to approach the

respondents for correction of certain clerical errors which

according to the learned counsel have crept in the

quantification/calculation made by the respondents.

Permission sought for is granted and the writ appeal is

disposed of as withdrawn. Liberty is reserved to the appellant to

approach the authorities, if she so desires, for correction of the

clerical error, if any, in the calculation made by the respondents.

Ordered accordingly.

H.L.DATTU, CHIEF JUSTICE

K.T.SANKARAN, JUDGE

vns