High Court Kerala High Court

C.R.Devassy vs State Of Kerala on 10 April, 2007

Kerala High Court
C.R.Devassy vs State Of Kerala on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12378 of 2007(W)


1. C.R.DEVASSY, SON OF RAPHAEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. T.A.JOSE AND COMPANY, AWD NO.III AND

                For Petitioner  :SRI.V.GIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/04/2007

 O R D E R
                                 S.SIRI JAGAN, J

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

                      W.P.(C)NO.12378  of 2007

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


                Dated this the  10th day  of  April,  2007



                                 JUDGMENT

Heard the learned counsel for the petitioner as also the

learned Government Pleader.

2. The only prayer pressed before me by the petitioner is for

a direction to the first respondent to consider Ext.P3 and pass

appropriate orders thereon. In the facts and circumstances of the

case, I direct the first respondent to consider Ext.P3 and pass

appropriate orders thereon, as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment after affording an opportunity of being heard to the

petitioner and the second respondent.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE
css
/

W.P.(C)No. :2:

s

W.P.(C)No. :3: