IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14478 of 2008(W)
1. P.V.MAMMU HAJI, S/O.ABDU, AGED 81 YEARS,
... Petitioner
Vs
1. SENIOR DIVISIONAL COMMERCIAL MANAGER,
... Respondent
2. CHIEF COMMERCIAL MANAGER,
For Petitioner :SRI.C.KHALID
For Respondent :SRI.M.C.CHERIAN,SC,RAILWAY CATERING
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/06/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.14478 OF 2008
----------------------------------------
Dated this the 13th day of June, 2008
JUDGMENT
The petitioner is a licensee under the Indian Railway
Catering and Tourism Corporation for running Non Vegetarian
Refreshment Rooms in Shornur railway junction. He is aggrieved
by the steps taken by the respondents to invite tenders for
granting licence to the said Non Vegetarian Refreshment Rooms.
The petitioner has filed Ext.P7 representation in this regard. The
petitioner now confines his relief for a direction to the additional
4th respondent to consider and pass orders on the same
expeditiously.
2. I have heard the learned Standing Counsel appearing
for additional respondents 3 and 4 also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the additional 3rd respondent to
consider and pass orders on Ext.P7 as expeditiously as possible,
at any rate, within a period of one month from the date of receipt
of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd