IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2007 of 2011(A)
1. A.KISHORE, 'ANJALI' VETTIKAVALA P.O.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER (ADMINISTRATION),
3. THE SUPERINTENDING ENGINEER,
4. THE EXECUTIVE ENGINEER, ADDITIONAL
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 2007 of 2011 A
```````````````````````````````````````````````````````
Dated this the 20th day of January, 2011
J U D G M E N T
By making Ext.P19 application before the third
respondent, petitioner seeks an order for absolving himself
from the obligations under the agreement between himself
and the third respondent executed on 27-06-2008, pursuant
to Ext.P1 selection notice.
2. Taking note of the case of the petitioner regarding
the pendency of Ext.P19 application, without expressing
anything on the merits of the case, it is directed that the third
respondent will consider the application and pass orders
thereon, as expeditiously as possible and at any rate, within
six weeks from the date of production of a copy of this
judgment along with a copy of the writ petition.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge