Kerala High Court
C.D.Joy vs The Secretary on 17 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14733 of 2008(D)
1. C.D.JOY, CHIRAYATH HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 14733 OF 2008 - D
====================
Dated this the 17th day of June, 2008
J U D G M E N T
The delay in considering Ext.P1 application for revision of timing is
complained of in this writ petition.
2. Learned Government Pleader on instructions confirms the
pendency of Ext.P1.
3. Since Ext.P1 has not so far been considered, this writ petition
is disposed of directing that the respondent shall consider Ext.P1 and pass
appropriate orders thereon, as expeditiously as possible, at any rate within
8 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp