IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21932 of 2007(J)
1. KERALA GOVERNMENT CARE TAKERS UNION,
... Petitioner
2. BINU RAJ .N.K.
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SECRETARY,
3. THE DIRECTOR OF SOCIAL WELFARE,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :14/12/2007
O R D E R
V.GIRI, J
-------------------
W.P.(C).21932/2007
--------------------
Dated this the 14th day of December, 2007
JUDGMENT
Though several contentions have been taken up in
this writ petition, learned counsel for the petitioner,
Smt.Preethi Ramakrishnan, submits that at this stage, it
would be appropriate, if a direction is issued to the
second respondent to consider and pass orders on Ext.P6.
Accordingly, after hearing the learned Government
Pleader also, writ petition is disposed of directing the
second respondent to consider and pass appropriate
orders on Ext.P6, after hearing the petitioners as well,
within two months from the date of receipt of a copy of
this judgment.
V.GIRI,
Judge
mrcs