High Court Kerala High Court

Sunder Wheat Roller Flour Mills … vs State Of Kerala on 25 August, 2008

Kerala High Court
Sunder Wheat Roller Flour Mills … vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1983 of 2008(J)


1. SUNDER WHEAT ROLLER FLOUR MILLS PVT.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. DEPUTY CHIEF ENGINEER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :25/08/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.1983 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 25th day of August, 2008

                                     JUDGMENT

It is submitted by the learned counsel for the petitioner that an

order has been passed on Ext.P2 representation and the petitioner may be

permitted to withdraw the writ petition with liberty to challenge the order

passed. Permission granted and the writ petition is dismissed as withdrawn

without prejudice to the right of the petitioner to challenge the order passed

on Ext.P2.

(K.M. JOSEPH, JUDGE)

sb