Kerala High Court
M/S. Sakthi Match Industries vs State Of Kerala on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1934 of 2005(E)
1. M/S. SAKTHI MATCH INDUSTRIES,
... Petitioner
2. P.R. ANITHA, D/O. P.V. RAMACHANDRA KURUP
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIVISIONAL FOREST OFFICER, RANNI.
3. SENIOR JOINT DIRECTOR OF FACTORIES &
4. THE INSPECTOR OF FACTORIES AND BOILERS
For Petitioner :SRI.S.SREEKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/07/2008
O R D E R
KURIAN JOSEPH, J.
—————————————
W.P.(C) No. 1934 OF 2005
—————————————
Dated this the 4th day of July, 2008.
J U D G M E N T
In the matter of renewal of licence, there is already an
interim order dated 31.01.2005. This writ petition is disposed of
in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 1934 OF 2005
J U D G M E N T
04.07.2008