High Court Kerala High Court

Ram Coir Mills vs Union Of Indias on 7 February, 2007

Kerala High Court
Ram Coir Mills vs Union Of Indias on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 12949 of 2000(N)



1. RAM COIR MILLS
                      ...  Petitioner

                        Vs

1. UNION OF INDIAS
                       ...       Respondent

                For Petitioner  :SRI.V.GIRI

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI, SCGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/02/2007

 O R D E R
                           KURIAN JOSEPH, J.

                     -----------------------------------------

                           O.P.No.12949  Of  2000

                     -----------------------------------------

                Dated this the 7th   day of  February, 2007


                                 JUDGMENT

The writ petition is filed with the following prayers:-

a) To declare that the Coir Board and its officials

have no jurisdiction to insist that the goods exported

by the petitioner as licensed exporter of Coir Goods

and Coir Products are necessarily to be made

available for pre-shipment quality inspection by the

officials of the Coir Board.

b) Issue a writ of mandamus or any other

appropriate writ order or direction commanding the

2nd respondent to forthwith register the contract

placed on the petitioner by the Overseas buyers

without insisting on any pre-shipment quality

inspection provided the overseas buyer dispense with

any such inspection.

It is submitted that in view of the interim order in

C.M.P.No.21163/2000 no further orders are necessary in this writ

petition. Hence this writ petition is closed.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.12949/2000

JUDGMENT

7th February, 2007