Kerala High Court
P.Koya vs State Of Kerala on 10 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36238 of 2008(L)
1. P.KOYA, PARAPPURATH HOUSE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DIRECTOR,
3. THE ACCOUNTANT GENERAL, ACCOUNTANT
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/12/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C) No.36238 of 2008
-------------------------------------
Dated this the 10th day of December, 2008
J U D G M E N T
In this writ petition, what the petitioner complains is that
Ext.P8 application for regularisation of suspension period made to
the 1st respondent is still pending and orders have not been passed.
2. If as stated by the petitioner, Ext.P8 representation has
been made with the prayer referred to above, the 1st respondent
shall consider the same and pass orders thereon. This shall be
done as expeditiously as possible, at any rate, within three months
of production of a copy of this judgment along with a copy of this
writ petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg