IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8756 of 2009(L)
1. P.V.JOSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.P.NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.8756 OF 2009
------------------------
Dated this the 19th day of March, 2009.
JUDGMENT
In this writ petition what the petitioner prays for is a
direction to the 2nd respondent to accord sanction for payment
of the fee that is due to him for conducting land acquisition
cases for the respondents. It is seen that urging this claim the
petitioner has already moved the 2nd respondent by filing
Ext.P1 and orders have not been passed on the representation.
Taking into account the case of the petitioner regarding
the pendency of the matter before the 2nd respondent I dispose
of this writ petition directing the 2nd respondent to consider
Ext.P1 and to pass orders thereon as expeditiously as possible
and at any rate within 4 weeks from the date of production of
a copy of the judgment along with a copy of this writ petition.
(ANTONY DOMINIC)
JUDGE
vi/