IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28207 of 2008(G)
1. ISAHAC.P.I.
... Petitioner
Vs
1. THE MANAGER
... Respondent
For Petitioner :SRI.CIBI THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/09/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO.28207 OF 2008 (G)
====================
Dated this the 23rd day of September, 2008
J U D G M E N T
The basic grievance of the petitioner is against Ext.P1 order of staff
fixation. It is seen that presently Ext.P8 revision filed by the petitioner
along with a request for stay of further proceedings pursuant to Ext.P1 is
pending before the 4th respondent and in this writ petition, what is sought
for is a direction to the 4th respondent to expedite disposal of Ext.P8.
Taking into account the submission made by the petitioner, the writ
petition is disposed of directing that the 4th respondent shall take up,
consider and pass orders on Ext.P8 revision. This shall be done, as
expeditiously as possible, at any rate within 8 weeks of production of a
copy of this judgment. It is also directed that at any rate within 4 weeks
of production of a copy of this judgment, the respondents shall consider
and pass orders on the request of the petitioner for stay of Ext.P1 as well.
ANTONY DOMINIC, JUDGE
Rp