High Court Kerala High Court

M/S.Infotips Technical (India) … vs Union Of India Represented By Its on 28 June, 2010

Kerala High Court
M/S.Infotips Technical (India) … vs Union Of India Represented By Its on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29727 of 2009(I)


1. M/S.INFOTIPS TECHNICAL (INDIA) PVT.LTD
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY ITS
                       ...       Respondent

2. THE ASSISTANT DIRECTOR GENERAL (LR-1),

3. M/S.SOUTH INDIAN BANK LTD.,

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :SRI.GEORGE VARGHESE,SC,SOUTH INDIAN BAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/06/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 29727 of 2009

                      ==================

                 Dated this the 28th day of June, 2010

                              J U D G M E N T

The petitioner obtained Ext.P1 licence for providing telecom

services in Kerala from the 1st respondent, for which, the petitioner

furnished a bank guarantee of Rs.22 lakhs. According to the petitioner

due to unforeseen technical problems, the petitioner could not conduct

the business on commercial basis. Thereupon, they decided to

surrender the above licence as per clause 10(3) of Ext.P1 licence. The

petitioner submitted Ext.P2 request in this regard. The petitioner

seeks expeditious disposal of Ext.P2 by the 2nd respondent.

2. I have heard the learned Assistant Solicitor General also.

3. Having heard both sides, I dispose of this writ petition with

a direction to the 2nd respondent to consider and pass orders on Ext.P2

as expeditiously as possible, at any rate, within three months from the

date of receipt of a certified copy of this judgment.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

2