IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22124 of 2001(H)
1. T.V.BAIJU
... Petitioner
Vs
1. R.D.O.
... Respondent
For Petitioner :SRI.N.SUKUMARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/02/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P. No.22124 of 2001
----------------------------------------------
Dated 2nd February, 2009.
J U D G M E N T
Petitioner approached this court aggrieved by Ext.P9
memo. On 27.7.2001, this court issued the following interim
order :-
“There shall be an interim stay of Ext.P9 for one
month. This stay shall not stand in the way of the concerned
authority taking appropriate action against the petitioner or
anyone else by issuing notice, in accordance with the Kerala
Land Utilization Order. If the petitioner thus have the necessary
licences and no objection certificates, the respondents shall not
prevent the conduct of the rice mill owned by the petitioner.”
The writ petition is disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P. No.22124 of 2001
———————————————-
J U D G M E N T
Dated 2nd February, 2009.