Kerala High Court
Thomaskutty Varghese vs Government Of India on 3 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16487 of 2007(K)
1. THOMASKUTTY VARGHESE, MANAGING PARTNER,
... Petitioner
2. STEPHEN JAMES,
3. M.C.KURIAKOSE,
4. JOSEPH JOSEPH PATHICKAL,
5. P.M.SHAJI,
6. V.O.JOSEPHKUTTY,
7. T.J.SEBASTIAN,
8. SEBASTIAN JOSEPH,
9. P.C.MATHEW,
10. SIBI SEBASTIAN,
11. TOM C.GEORGE,
12. SIMON LOBO,
13. SIBYCHEN DEVESSIA,
14. JACOB K.VARGHESE,
Vs
1. GOVERNMENT OF INDIA,
... Respondent
2. THE DIRECTOR OF INDUSTRIES,
3. THE DIRECTOR,
4. THE CLUSTER DEVELOPMENT AGENT,
5. NATURAL RUBBER AND FIBRE PRODUCTS,
For Petitioner :SRI.A.M.SHAFFIQUE (SR.)
For Respondent :SRI.RAJMOHAN R.PILLAI, CGC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No. 16487 of 2007(K)
=======================
Dated this the 3rd day of April, 2008
JUDGMENT
The learned counsel for the petitioner submits that in view
of Ext.P16 Memorandum of Understanding between the parties,
no further orders are necessary in the writ petition. Accordingly
the writ petition is closed.
S.SIRI JAGAN,
JUDGE
jp