IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21788 of 2008(R)
1. SREE VIDEKANANDA HANDLOOM POLYSTER
... Petitioner
Vs
1. DIRECTOR OF HANDLOOMS AND TEXTILES
... Respondent
2. GENERAL MANAGER
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/07/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN,J.
---------------------------------------------
W.P.(C)NO.21788 OF 2008-R
----------------------------------------------
Dated this the 21st day of July, 2008.
JUDGMENT
The petitioner, a Handloom Co-operative Society, claims that it
is entitled to certain benefits on account of financial assistance
from the Government. Without expressing anything on merit, this
writ petition is disposed of directing that the first respondent will
take up the request of the petitioner and render a decision
thereon in accordance with law and after hearing the petitioner
within an outer limit of four months from the date of receipt of a
copy of this judgment. It will be open to the petitioner to place
all relevant materials including the decision of this Court before the
first respondent for consideration.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
cl
.
2