High Court Kerala High Court

Byju K. Proprietor vs The Managing Director on 31 March, 2009

Kerala High Court
Byju K. Proprietor vs The Managing Director on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10501 of 2009(G)


1. BYJU K. PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE BRANCH MANAGER, KERALA

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2009

 O R D E R
                      ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.10501 OF 2009
               ------------------------
           Dated this the 31st   day of March, 2009.

                          JUDGMENT

The only prayer sought for in this writ petition is for a

direction to the first respondent to consider and pass orders

Ext.P1 an application made by the petitioner for one time

settlement.

As stated by the petitioner, if Ext.P1 application has

been received and is still pending, I direct that orders will be

passed thereon in accordance with the rules and with notice to

the petitioner as expeditiously as possible and at any rate

within 8 weeks from the date of production of a copy of the

judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/