High Court Kerala High Court

T.Anadhavally Amma vs The Kerala Small Industries … on 18 December, 2008

Kerala High Court
T.Anadhavally Amma vs The Kerala Small Industries … on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6487 of 2006(V)


1. T.ANADHAVALLY AMMA, ANADHA BHAVAN,
                      ...  Petitioner

                        Vs



1. THE KERALA SMALL INDUSTRIES DEVELOPMENT
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/12/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.6487 of 2006
              ----------------------------------------------
                 Dated 18th December, 2008.

                          J U D G M E N T

Challenge is on Ext.P6 order passed by the first

respondent. On 6.3.2006, this court directed the petitioner to file

an affidavit explaining the delay in challenging Ext.P6. There is

no affidavit yet. Therefore, the writ petition is dismissed without

prejudice to the liberty to the petitioner to file a fresh writ petition,

explaining the delay.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.6487 of 2006

———————————————-

J U D G M E N T

Dated 18th December, 2008.