High Court Kerala High Court

P.V.Mathew vs The Secretary on 24 June, 2008

Kerala High Court
P.V.Mathew vs The Secretary on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14740 of 2008(D)


1. P.V.MATHEW,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.PRASAD CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                  =W.P.(C) = =14740=OF= = = = =
                     = = =No. = =          2008 - D
                                        =


                     Dated this the 24th June 2008


                             J U D G M E N T

The prayer in this writ petition is for a direction to pass orders

on Ext. P1 application submitted by the petitioner for revision of his

own timings.

2. Learned Govt. Pleader, on instruction, submits that Ext. P1

was considered and rejected by proceedings dated 27.9.2007. It is

also submitted that the proceedings have been communicated to

the petitioner which submission is disputed by the learned counsel

for the petitioner. In view of the order that has been passed on Ext.

P1, the prayer sought for by the petitioner cannot be granted.

However, if orders on Ext. P1 have not been communicated to the

petitioner, I direct that it will be open to the petitioner to approach

the respondent in which case the petitioner will be given a copy of

the proceedings. It is clarified that it will also be open to the

petitioner to pursue his remedies as is permissible in law.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-