High Court Kerala High Court

The Deputy Controller Of … vs N.Subramoniam on 9 October, 2009

Kerala High Court
The Deputy Controller Of … vs N.Subramoniam on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2229 of 2009()


1. THE DEPUTY CONTROLLER OF RETIONING,
                      ...  Petitioner
2. THE COMMISSIONER OF CIVIL SUPPLIES,
3. THE CONTROLLER OF RETIONING,
4. DISTRICT COLLECTOR, ERNAKULAM.
5. DISTRICT SUPPLY OFFICER, ERNAKULAM.
6. CITY RATIONING OFFICER, ERNAKULAM.

                        Vs



1. N.SUBRAMONIAM,AWD NO.4, POTTAKKUZHI,
                       ...       Respondent

2. K.S.SAJI, AWD NO.5, PALLURUTHY.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/10/2009

 O R D E R
      S.R. Bannurmath, C.J. & A.K. Basheer, J.

     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    W.A.No. 2229 OF 2009
     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 9th day of October, 2009

                            JUDGMENT

Basheer, J.

Learned Government Pleader submits that in view of the

judgment in WA No.2160 of 2009, this appeal does not

survive for consideration. He prays that this appeal may be

disposed of with liberty to the appellants to raise all their

contentions before the learned Single Judge and seek other

appropriate modifications/reliefs, if so advised.

The above prayer is allowed and the Writ Appeal is

disposed of granting liberty to the appellants to seek other

appropriate remedies before the learned Single Judge.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb

WA No.
-:2:-