High Court Kerala High Court

T.Ramkumar vs The State Of Kerala on 26 November, 2010

Kerala High Court
T.Ramkumar vs The State Of Kerala on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35445 of 2010(E)


1. T.RAMKUMAR, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/11/2010

 O R D E R
                        ANTONY DOMINIC, J.
                        -------------------------------
                      W.P.(C).No.35445 of 2010
                        -------------------------------
            Dated this the 26th day of November, 2010.

                           J U D G M E N T

According to the petitioner, he made Ext.P3 application to

the 2nd respondent, for issuing a certificate similar to Ext.P2. His

grievance is that, despite the application, orders are not passed

on Ext.P3.

Having regard to the limited grievance of the petitioner, I

direct the respondents to consider Ext.P3 request of the

petitioner and pass orders thereon, within 4 weeks from the date

of receipt of a copy of this judgment.

Writ petition is disposed of accordingly.

ANTONY DOMINIC,
Judge.

ami/