Kerala High Court
Jiji Kuriakose vs The Secretary on 10 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30847 of 2006(V)
1. JIJI KURIAKOSE, PAZHAYAPARAMBIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :10/01/2007
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 30847 OF 2006
```````````````````````````
Dated this the 10th day of January, 2007
J U D G M E N T
Exhibit P2 is a request for revision of petitioner’s own
timings. The prayer is for a direction to dispose of the
same.
2. On instructions, the learned Government pleader
submits that it has been disposed of. If so, a copy of the
order shall be served on the petitioner on petitioner
producing copy of this judgment.
3. In case the petitioner is aggrieved, he can take
necessary steps in accordance with law under the statute.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp