Kerala High Court
Musthafa P.A vs Airport Director on 8 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32424 of 2006(I)
1. MUSTHAFA P.A.,
... Petitioner
Vs
1. AIRPORT DIRECTOR,
... Respondent
2. THE MANAGER (P & A)/COMMERCIAL,
For Petitioner :SRI.M.V.BOSE
For Respondent :\RI.S.SUJIN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 32424 of 2006
-----------------------------------------
Dated this the 8th day of August, 2008
JUDGMENT
Petitioner was essentially aggrieved by the refusal of
participation in the tender proceedings pursuant to Ext.P5. There
is already an interim order dated 7-12-2006. Therefore, the
surviving grievance is only with regard to Exts.P6 to P9.
Reserving liberty to the petitioner to pursue the matter, if
required, at a subsequent period the writ petition is disposed of in
terms of the interim order.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32424 of 2006
———————————–
JUDGMENT
8th August, 2008