High Court Kerala High Court

T.Radhakrishnan vs The Secretary on 24 February, 2009

Kerala High Court
T.Radhakrishnan vs The Secretary on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5833 of 2009(Y)


1. T.RADHAKRISHNAN, S/O.K.D.THANKAPPAN
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

2. VIJAYAKUMAR, 8/437, MADHAVAPPILLIL HOUSE

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                    W.P.(C) NO. 5833 OF 2009 (Y)
                   ====================

              Dated this the 24th day of February, 2009

                              J U D G M E N T

Ext.P4 is an application made by the petitioner seeking revision of

his running time in parity with other operators. The complaint is regarding

the delay in passing orders on Ext.P4.

In view of this, the writ petition is disposed of directing that if Ext.P4

has been received and is pending, orders shall be passed, as expeditiously

as possible, at any rate within 8 weeks of production of a copy of this

judgment.

ANTONY DOMINIC, JUDGE
Rp