High Court Kerala High Court

V.Devadasan Aged 48 Years vs The Cheramangalam Ksheera … on 17 August, 2010

Kerala High Court
V.Devadasan Aged 48 Years vs The Cheramangalam Ksheera … on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23962 of 2010(U)


1. V.DEVADASAN AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHERAMANGALAM KSHEERA VYAVASAYA
                       ...       Respondent

2. THE DEPUTY DIRECTOR, DAIRY DEVELOPMENT

3. THE GOVERNMENT OF KERALA, REP. BY

4. K.V.KANDANMUTHAN, MANALIKKAD VEEDU,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.N.RAGHURAJ

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :17/08/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                     W.P(C) NO: 23962 OF 2010 U
                -----------------------------------------------------------
                 Dated this the 17th August, 2010.

                                    JUDGMENT

Adv. N.Reghuraj who appears for respondents 1 and 5

submits that the petitioner has challenged Ext.P6 by filing Ext.P7

revision before the third respondent. Ext.P8 stay petition has also

been filed along with Ext.P7. It is submitted that, on Ext.P8 an

order of stay has been granted by the third respondent and

therefore, this writ petition has become practically infructuous,

considering that the reliefs sought for herein is against

implementation of Ext.P6. The counsel for the petitioner submits

that since the third respondent has already granted an order of

stay, no further orders are required in this writ petition. Recording

the above submissions this writ petition is closed. It is made clear

that this order is without prejudice to the rights of the petitioner to

challenge any order that may be passed by the third respondent on

Ext.P7.

K. SURENDRA MOHAN
Judge
jj

2

3