High Court Kerala High Court

Rahmath Nazar vs The Secretary on 24 March, 2009

Kerala High Court
Rahmath Nazar vs The Secretary on 24 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9355 of 2009(L)


1. RAHMATH NAZAR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
                  ---------------------
                   W.P.(C).No.9355 OF 2009
               ------------------------
            Dated this the 24th day of March, 2009.

                          JUDGMENT

Ext.P1 is an application made by the petitioner for

revision of his own timings in respect of the stage carriage

bearing registration No.KL-6B-4383. The complaint in this

writ petition is regarding the delay in passing orders on

Ext.P1.

Taking into account the case of the petitioner regarding

the pendency of Ext.P1, the writ petition is disposed of

directing that, if Ext.P1 has been received and is pending, the

respondent shall consider and pass orders on Ext.P1, as

expeditiously as possible and at any rate within 3 months from

the date of production of a copy of the judgment.




                                     (ANTONY DOMINIC)
vi                                         JUDGE

vi/