High Court Kerala High Court

M/S.Anil Santhosh & Associates vs Sree Sankaracharya University Of on 7 December, 2007

Kerala High Court
M/S.Anil Santhosh & Associates vs Sree Sankaracharya University Of on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9559 of 2007(K)


1. M/S.ANIL SANTHOSH & ASSOCIATES,
                      ...  Petitioner

                        Vs



1. SREE SANKARACHARYA UNIVERSITY OF
                       ...       Respondent

2. THE FINANCE OFFICER,

3. THE UNIVERSITY ENGINEER,

4. THE VICE CHANCELLOR,

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  :SRI.B.S.KRISHNAN(SR.),SC,SANSKRIT UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2007

 O R D E R
                                ANTONY DOMINIC, J.

                      ---------------------------------------------------

                               W.P.(C) 9559 OF 2007

                      ---------------------------------------------------

                              Dated: December 7, 2007

                                       JUDGMENT

All that the petitioner seeks is that Ext.P4 representation filed by him may

be directed to be disposed of by the 1st respondent.

2. In view of the limited relief that is sought, I see no justification to

decline the same. The writ petition is disposed of directing that the 1st

respondent shall take up and consider Ext.P4 and orders shall be passed on

Ext.P4 as expeditiously as possible, at any rate, within eight weeks from the date

of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-