High Court Kerala High Court

Muthoot Technopolis vs The Tahsildar on 6 May, 2008

Kerala High Court
Muthoot Technopolis vs The Tahsildar on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14231 of 2008(T)


1. MUTHOOT TECHNOPOLIS
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. STATE OF KERALA,

3. THE DEVELOPMENT COMMISSIONER,

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/05/2008

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.14231 of 2008
                      --------------------------
                Dated this the 6th May, 2008

                        J U D G M E N T

Though the petitioner has challenged Exhibit-P3, it is now

submitted that petitioner is proposing to file an objection to

Exhibit-P3. This shall be done and orders shall be passed on the

objections to be filed by the appointing authority, after hearing

the petitioner.

The writ petition is disposed of as above.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.