IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29128 of 2006(P)
1. M.M.VARGHESE, S/O.MATHEW,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 29128 OF 2006 P
= = = = = = = = = = = = = = = =
Dated this the 24th September, 2007
J U D G M E N T
Ext. P1 is an application made by the petitioner
for variation of timings. The complaint is that Ext.
P1 has not been dealt with.
2. I heard the learned Govt. Pleader also. In
view of the above facts, this writ petition is disposed
of directing the respondent to consider Ext. P1, if it
has been received and is pending with the respondent.
The same shall be disposed of in accordance with law
after affording an opportunity of hearing to the
registered owner of KL8Z 4448 mentioned in Ext. P1. If
anybody else is likely to be affected such persons
shall also be heard.
Ext. P1 shall be disposed of within 8 weeks of
receipt of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-