High Court Kerala High Court

Abdul Kareem vs The Secretry on 31 March, 2010

Kerala High Court
Abdul Kareem vs The Secretry on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11266 of 2010(G)



1. ABDUL KAREEM
                      ...  Petitioner

                        Vs

1. THE SECRETRY,CORPN OF KOCHI
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
            W.P.(C) NOs. 11266 & 11278 OF 2010
           ==========================

           Dated this the 31st day of March, 2010

                          J U D G M E N T

Prayer sought is mainly for a direction to the respondent to

consider Ext.P2 in both the writ petitions, where the petitioners

are seeking extension of their agreement period. This is entirely

a matter for the Corporation to consider. Therefore, I direct the

respondent to consider and pass orders on Ext.P2 in both the

cases in accordance with law. This shall be done, as expeditiously

as possible, at any rate within 6 weeks of production of a copy of

this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp