High Court Kerala High Court

Augustine Jimmy vs The Secretary on 25 August, 2008

Kerala High Court
Augustine Jimmy vs The Secretary on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23074 of 2008(V)


1. AUGUSTINE JIMMY,352,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

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

                      W.P.(C) 23074 of 2008

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

                    Dated: AUGUST 25, 2008

                               JUDGMENT

Ext.P1 is an application made by the petitioner for

revision of his own timings and in this writ petition the

complaint is regarding the delay in considering Ext.P1.

2. If as stated above, Ext.P1 has been received and the

same is pending, the respondent shall take up Ext.P1,

consider the same and pass orders thereon with notice to all

concerned. This shall be done as expeditiously as possible,

and at any rate, within eight weeks of production of a copy

of this judgment.

3. Petitioner shall produce a copy of this judgment

before the respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-