Kerala High Court
M/S.Bagswig Hi Tech Limited vs The K.S.E.Board on 2 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 3218 of 2000(G)
1. M/S.BAGSWIG HI TECH LIMITED
... Petitioner
Vs
1. THE K.S.E.BOARD
... Respondent
For Petitioner :SRI.ABRAHAM JOHN
For Respondent :SRI.T.G.RAJENDRAN SC FOR K.S.E.B.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
O.P.NO.3218 OF 2000
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Petitioner is aggrieved by Exts.P3 and P4. It is
submitted that if Ext.P2 representation is considered, there
will be no occassion for the additional security.
Writ petition is hence disposed of with direction to the
third respondent/competent authority to consider Ext.P2 with
notice to the petitioner and pass appropriate orders in
accordance with law within a period of four months from the
date of receipt of a copy of this judgment. Fate of the interim
order dated 31.1.2000 in C.M.P.5218/2000 will depend on the
order thus passed as above.
KURIAN JOSEPH, JUDGE
jes