High Court Kerala High Court

C.K.Abdul Rasheed vs The Secretary on 23 November, 2007

Kerala High Court
C.K.Abdul Rasheed vs The Secretary on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31394 of 2007(K)


1. C.K.ABDUL RASHEED, S/O. KUNHALAVI HAJI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.A.INEES

                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. 31394 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 the judgment.

Antony Dominic,
Judge.

mn.