IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 224 of 2007()
1. M/S. KANCOR INGREDIENTS LTD.,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. THE DIRECTOR OF INDUSTRIES & COMMERCE,
3. THE TAHSILDAR, ALUVA.
4. STATE OF KERALA,
5. MOTHER'S AGRO FOODS PVT. LTD.,
6. KERALA STATE POLLUTION CONTROL BOARD,
For Petitioner :SRI.JOSEPH KODIANTHARA
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/06/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.A. No. 224 OF 2007
...................................................................................
Dated this the 15th June, 2007
J U D G M E N T
H.L. Dattu, C.J.:
Questioning the correctness or otherwise of the interim order
passed by this court in W.P.(C) 32539 of 2006 dated 23rd January, 2007,
the petitioner in the Writ Petition has preferred this Writ Appeal.
2. This Court while entertaining the Writ Appeal has passed the
following order:
” Learned Government Pleader takes notice for respondent Nos. 1
to 4. Mr. M.P. Ashok kumar takes notice for respondent No.5 . Mr.
M.K. Chandramohan Das takes notice for respondent No.6.
Status quo be maintained for a period of one week. ”
4. Status quo order, granted earlier, was extended by this court
from time to time.
5. Today, when the matter is posted for further orders, all the
counsel appearing for the parties to the lis, would submit that the interim
order granted by this Court may be continued till the Writ Petition is
finally disposed of by this court. They further seek leave of this court to
request the learned single Judge to hear the Writ Petition out of turn and
pass appropriate orders. In our opinion, the submission so made by the
counsel is not only fair but also justifiable. Therefore, the request is
W.A. No. 224 OF 2007
2
granted. It will be in the interest of all the parties to the list. Therefore
the following:
O R D E R
i) Writ Appeal is disposed of.
ii) Interim order granted by this court in this Writ Appeal shall
continue till the Writ Petition filed by the appellant is finally disposed of.
iii) Liberty is reserved to the appellant and also to the
respondents to make appropriate application before the learned single
Judge for hearing the Writ Petition out of turn. We only say, if such a
request is made, the learned single Judge may consider the same in
accordance with law.
iv) All other contentions of the parties are left open. I.A. 371 of
2007 is also disposed of.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk