IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30826 of 2006(T)
1. T.P.ANDRU,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :09/01/2007
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 30826 OF 2006
```````````````````````````
Dated this the 9th day of January, 2007
J U D G M E N T
The limited prayer made in this writ petition is for revising
the timings as per Exhibit P2 request and hear the petitioner
before final orders are passed.
2. Learned Government Pleader appearing on behalf of
the State would submit that his request was already considered
and an order was passed on 16/11/2006.
3. According to the petitioner, the order has not been
served on him. If so, the concerned authorities shall give a copy
of the order to the petitioner on petitioner producing copy of this
judgment. Without prejudice to the right of the petitioner to
challenge the said order, this writ petition is closed.
Writ petition is closed.
P.R.RAMAN, JUDGE
Rp