IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30617 of 2007(T)
1. R.AYYAPPAN, PROPRIETOR, AYYAPPA OIL
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER, TRAVANCORE DEVASWOM
3. THE EXECUTIVE OFFICER, SABARIMALA,
4. STATE OF KERALA REP.BY THE SECRETARY,
For Petitioner :DR.K.P.KYLASANATHA PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :16/10/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.30617 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of October, 2007
JUDGMENT
Radhakrishnan, J
Writ petition is filed with a prayer to issue a writ of
mandamus or any other writ or order directing the second
respondent to consider Ext.P8 after hearing petitioner within
a stipulated time. Since the matter is pending consideration
before the second respondent/Commissioner, writ petition is
disposed of with a direction to the second respondent to
consider Ext.P8 and pass orders in accordance with law
without any delay.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes