Kerala High Court
Sanu Prakash vs The Kerala Public Service … on 26 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27671 of 2007(T)
1. SANU PRAKASH, S/O. K.K. VASU,
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION,
... Respondent
For Petitioner :SRI.P.GOPINATH MENON
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 27671/2007
--------------------
Dated this the 26th day of November, 2007
JUDGMENT
Though several reliefs have been sought for in this
writ petition, the only prayer now pressed before me is to
direct the additional second respondent to consider and
pass orders on Ext.P4 appeal filed by the petitioner on
26.9.2007 under Section 19(3) of the Right to Information
Act, 2005.
2. Taking into account the submissions made by either
side, I dispose of this writ petition directing that if Ext.P4
has been received and is pending before the second
respondent, he shall take up and consider the same as
expeditiously as possible.
ANTONY DOMINIC
Judge
mrcs