IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29927 of 2006(K)
1. M/S. SAFE CARE RUBBER PRODUCTS PVT.LTD.,
... Petitioner
Vs
1. RUBBER BOARD, SUB JAIL ROAD,
... Respondent
2. THE DEPUTY DIRECTOR (ED),
3. THE DEVELOPMENT COMMISSIONER
For Petitioner :SRI.V.M.KURIAN
For Respondent :SRI.JOSEPH KODIANTHARA
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/11/2006
O R D E R
C.N. RAMACHANDRAN NAIR, J.
````````````````````````````````````````````````````
W.P. (C) No. 29927 OF 2006 K
````````````````````````````````````````````````````
Dated this the 29th day of November, 2006
J U D G M E N T
Heard counsel for petitioner and standing counsel for the Rubber
Board.
2. Since counsel for the Rubber Board submitted that Ext.P7 can
be treated as a notice and petitioner’s case will be considered with reference
to the Rules, writ petition is disposed of directing the Director, Rubber Board
to afford an opportunity of hearing to the petitioner and pass orders on
petitioner’s application. If there is a charge on the machinery or the property
or the previous owner by virtue of operation of any provision of the agreement
or regulation, the Rubber Board will furnish a copy of the same to the
petitioner for him to raise objection. Final decision will be taken by the Rubber
Board within one month from date of production of a copy of this judgment.
(C.N. RAMACHANDRAN NAIR, JUDGE)
aks