IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14384 of 2010(W)
1. C.A.MUHAMMED SHERIF, CHERUPILLIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 14384 OF 2010 (W)
=====================
Dated this the 6th day of May, 2010
J U D G M E N T
The prayer sought is to direct consideration of Ext.P1 where
the petitioner is seeking revision of his timings.
2. If as stated, such an application has been received and
is pending, it is directed that the respondent shall deal with the
same. This shall be done, as expeditiously as possible, at any rate
within three months of production of a copy of this judgment
along with a copy of this writ petition.
3. Petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp