Kerala High Court
Tessy Benny vs The Secretary on 9 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27419 of 2007(L)
1. TESSY BENNY, POOVATHINGAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 27419 OF 2007 L
====================
Dated this the 9th day of October, 2007
J U D G M E N T
Ext.P1 is an application filed by the petitioner for revision of
his timings.
2. Learned Government Pleader confirms the pendency of
Ext.P1.
3. In view of the above, the respondent is directed to
consider and pass orders on Ext.P1, as expeditiously as possible,
at any rate within a period of eight weeks of receipt of a copy of
this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp