IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 3586 of 2003(B)
1. UNIVWERSAL MEDICARE PVT. LTD.,
... Petitioner
Vs
1. THE INSPECTOR, LEGAL METROLOGY,
... Respondent
2. THE ASSISTANT CONTROLLER,
3. THE CONTROLLER, LEGAL METROLOGY,
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
4. THE STATE OF KERALA,REPRESENTED BY
For Petitioner :SRI.T.M.MOHAMMED YOUSUFF(SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/07/2010
O R D E R
S. SIRI JAGAN, J.
– – – – – – – – – – – – – – – – – – – – – – –
O.P.No. 3586 of 2003
– – – – – – – – – – – – – – – – – – – – – – –
Dated this the 28th day of July, 2010
J U D G M E N T
This original petition is filed by the petitioner challenging
the order of the 3rd respondent granting sanction for prosecution
of the petitioner for violation of the provisions of the Standards
of Weights and Measures Act, 1976 and Standards of Weights
and Measures (Packaged Commodities) Rules,1977. Pursuant to
the said order prosecution has already been launched which has
been challenged in W.P.(C) No.22733/2003. Therefore the
counsel for the petitioner submits that, this original petition may
be closed without prejudice to the right of the petitioner to
prosecute W.P.(C) No.22733/2003. Accordingly, this original
petition is closed without prejudice to the right of the petitioner
to prosecute W.P(C) No.22733/2003.
Sd/-
S. SIRI JAGAN
JUDGE
//True copy//
P.A. TO JUDGE
shg/