IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22991 of 2008(K)
1. K.V. THOMAS, AGED 34,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/07/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
---------------------------------------------
W.P.(C).NO.22991 OF 2008-K
----------------------------------------------
Dated this the 30th day of July, 2008.
J U D G M E N T
Heard the learned counsel for the petitioner and the
Senior Government Pleader.
Without expressing anything on the merits, it is noticed
that the first requirement is that Ext.P5 is considered and
disposed of by the first respondent. Hence, preserving all
other contentions, this writ petition is ordered directing that
Ext.P5 will be taken up, considered and disposed of by the first
respondent within an outer limit of two months from the date
of receipt of a copy of this judgment.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
cl
.
2