Kerala High Court
A.J.Joseph vs Dtc Ernakulam And Another on 16 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36925 of 2008(U)
1. A.J.JOSEPH
... Petitioner
Vs
1. DTC ERNAKULAM AND ANOTHER
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :16/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.36925 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of December, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
The writ petition is disposed of directing the first respondent to
consider and take a decision on Ext.P3 stay petition in accordance with law
within a period of one month from the date of receipt of a copy of this
judgment. Till such time as a decision is taken, proceedings will be kept in
abeyance.
(K.M. JOSEPH, JUDGE)
sb