Kerala High Court
T.Abdul Hameed vs The State Of Kerala And Others on 21 December, 2006
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34349 of 2006(L)
1. T.ABDUL HAMEED
                      ...  Petitioner
                        Vs
1. THE STATE OF KERALA AND OTHERS
                       ...       Respondent
                For Petitioner  :SRI.V.A.MUHAMMED
                For Respondent  : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
 Dated :21/12/2006
 O R D E R
                                   K.M.JOSEPH, J.
                   ------------------------------------------
                      W.P.(C).No. 34349 OF 2006
                   --------------------------------------------
                Dated this the 21st day of December,2006.
                                  JUDGMENT
The only prayer pressed by the learned counsel for the petitioner
is that a decision be taken on Ext.P5 by the first respondent.
2. I heard learned Government Pleader also.
3. The writ petition is disposed of directing the first
respondent to take a decision on Ext.P5 in accordance with law after
hearing the petitioner within a period of two months from the date of
receipt of a copy of this judgment. I leave open the contentions of the
petitioner.
Writ petition is disposed of as above.
K.M.JOSEPH.
JUDGE.
sv.