Kerala High Court
Prabhakaran vs Ernakulam District Mini … on 15 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31694 of 2003(W)
1. PRABHAKARAN, CHELLIPARAMBIL HOUSE,
... Petitioner
Vs
1. ERNAKULAM DISTRICT MINI INDUSTRIAL
... Respondent
2. GENERAL MANAGER, DISTRICT INDUSTRIES
3. DIRECTOR OF INDUSTRIES AND COMMERCE,
For Petitioner :SRI.P.BABU KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/12/2006
O R D E R
KURIAN JOSEPH, J.
—————————-
W.P.(C).No.31694 OF 2003
—————————–
Dated this the 15th day of December, 2006
J U D G M E N T
In the matter of implementation of resolution, petitioner was
directed by this court to invoke the alternate remedy. Without
prejudice to such liberty, this writ petition is dismissed.
(KURIAN JOSEPH, JUDGE)
ps