IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 98 of 2006()
1. M/S.T.M.K.TRADERS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :28/08/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
----------------------------------------------
S.T.Rev.No.98 of 2006
----------------------------------------------
Dated, this the 28th day of August, 2008
ORDER
H.L.Dattu,C.J.
After arguing the matter for quite some time, Sri.T.M.Sreedharan,
learned counsel appearing for the petitioner, seeks permission of this Court to
withdraw the revision petition, with liberty to make an appropriate application for
grant of benefit under the amnesty scheme, floated by the State Government.
(2) In our opinion, the request of the learned counsel if granted, it
will not cause any prejudice to the other side.
(3) Therefore, without going into the other details of the case, the
revision petition is disposed of as withdrawn, granting liberty to the petitioner to
approach the respondent-authorities for grant of benefit under the amnesty
scheme. If such an application is filed within a month’s time from today, the
authorities would consider the same in accordance with law.
(4) In view of the orders passed in the revision petition, no orders
need be passed in I.A.No.1601 of 2008 and the same is, accordingly, closed.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge