IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1049 of 2009()
1. NYSHAD DAYALJI @ RAMESH BHAI,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. ASST.DIRECTOR,
For Petitioner :SRI.N.J.MATHEWS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2009
O R D E R
S.R.Bannurmath, C.J. & Kurian Joseph, J.
------------------------------------------
W.A. No.1049 of 2009
------------------------------------------
Dated, this the 23rd day of May, 2009
JUDGMENT
S.R.Bannurmath, C.J.
After hearing the learned counsel for the appellant, as
we find that the impugned order is an interim order passed by the
learned Single Judge and as the questions raised herein are same as
raised in the main writ petition, we deem it proper and expedient to
dispose of the writ appeal with a request to the learned Single
Judge to dispose of the main writ petition itself as pleadings are
complete.
Leaving open all the contentions, this writ appeal stands
disposed of.
S.R.Bannurmath,
Chief Justice
Kurian Joseph,
Judge
vns