High Court Kerala High Court

N.Raveednran vs State Of Kerala on 15 July, 2009

Kerala High Court
N.Raveednran vs State Of Kerala on 15 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19927 of 2009(I)


1. N.RAVEEDNRAN,S/O.NANU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

4. M.R.LISS,MARUTHIVILA,

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :15/07/2009

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P.(C) No. 19927 OF 2009
             .........................................................................
                       Dated this the 15th July, 2009


                                 J U D G M E N T

The learned Counsel for the petitioner submits that the

grievance projected in the present Writ Petition has already been

highlighted in Ext.P11 representation preferred before the second

respondent and the limited prayer of the petitioner is only for a

direction to have the same considered and finalised, in

accordance with law.

2. Heard the learned Government Pleader as well.

3. Considering the particular facts and circumstances and

the order proposed to be passed, this Court does not find it

necessary to issue notice to the 4th respondent for the time

being. The second respondent is hereby directed to consider

Ext.P11 representation preferred by the petitioner and pass

appropriate orders thereon, in accordance with law, after giving

an opportunity of hearing to the petitioner and also to the 4th

W.P.(C) No. 19927 OF 2009

2

respondent, as expeditiously as possible and at any rate within

one month from the date of receipt of a copy of the judgment.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk