High Court Kerala High Court

M/S. Combined Art Printers … vs The General Manager on 1 December, 2006

Kerala High Court
M/S. Combined Art Printers … vs The General Manager on 1 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 38981 of 2002(N)


1. M/S. COMBINED ART PRINTERS PRIVATE
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER, DISTRICT
                       ...       Respondent

2. THE ACCOUNTANT GENERAL OF KERALA,

3. THE STATE OF KERALA REPRESENTED

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/12/2006

 O R D E R
                              KURIAN JOSEPH, J.

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

                             O.P.No. 38981 of  2002

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

                 Dated this the 1st day of  December, 2006


                                    JUDGMENT

Petitioner approached this court with certain grievances regarding

disbursement of subsidy benefits. In case the petitioner has still any

grievance left, the petitioner may approach the 3rd respondent in which

case appropriate action in accordance with law in the matter will be

taken by the 3rd respondent with notice to the petitioner within another

four months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.38981/2002

JUDGMENT

1st December, 2006