High Court Kerala High Court

Nandanan vs Sri.Renjan on 2 February, 2009

Kerala High Court
Nandanan vs Sri.Renjan on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 8 of 2009(S)


1. NANDANAN, PIRARATH HOUSE
                      ...  Petitioner

                        Vs



1. SRI.RENJAN, SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
                -----------------------
                    COC.No. 8 OF 2009
               ------------------------
           Dated this the 2nd day of February, 2009.

                         JUDGMENT

Petitioner’s grievance is regarding the alleged non-

implementation of Annexure-A1 judgment where this court

directed consideration of his request for revision of his

timings.

Learned Government Pleader submits that the timing

conference was held on 30th January, 2009. I record the above

submission and direct that the proceedings of the timing

conference shall be issued to the petitioner on production of a

copy of the judgment.

COC is closed.

(ANTONY DOMINIC)
JUDGE
vi/