Kerala High Court
Thomas Thomas vs Union Of India on 30 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19114 of 2009(H)
1. THOMAS THOMAS, AGED 89 YEARS,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.P.R.VENKETESH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/07/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 19114 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2009
J U D G M E N T
Read interim order dated 8.7.2009.
2. Following the aforesaid order, the learned
Government Pleader states that the State Government has
already recommended the case of the petitioner and has
forwarded the necessary papers to the first respondent for
consideration.
3. Accordingly, it is ordered that the first respondent
will do the needful at the earliest having regard to the fact that
the petitioner is nearing 90 years of age.
Writ petition is ordered accordingly leaving open the
other issues.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
jma