Kerala High Court
K.Moideen Haji vs The Secretary on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32261 of 2007(N)
1. K.MOIDEEN HAJI, S/O MOHAMMED HAJI,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/11/2007
O R D E R
Antony Dominic, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 32261 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of November, 2007
JUDGMENT
What is sought for in this writ petition is implementation of Ext.P1
proceedings. Learned Government Pleader, on instructions, submits that the
timings will be settled subject to priority. In view of the above submission,
the writ petition is closed directing the respondent to settle the timings
subject to priority and in any case within three months from the date of
production of a copy of this judgment.
Antony Dominic,
Judge.
mn.