IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1618 of 2011(B)
1. SAILAJA VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE ASSISTANT CONTROLLER,
For Petitioner :SRI.J.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.1618 OF 2011(B)
--------------------------------------------------
Dated this the 18th day of January, 2011
J U D G M E N T
The only order that is sought for by the petitioner is a
direction to the 2nd respondent to act upon Ext.P14 where
petitioners has requested to test the dispenser in his petroleum
retail outlet and seal it for starting a new one.
2. Having regard to the complaint of the petitioner that
there is inaction on Ext.P4, it is directed that on the production of
a copy of the judgment, the 2nd respondent will consider and pass
orders on Ext.P14 as expeditiously as possible and at any rate
within 2 weeks from the date of production of a copy of the
judgment along with a copy of the writ petition.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :