IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12731 of 2008(N)
1. M.VIJAYAN, S/O.PANHAN, MALAYIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.ANIL SIVARAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 12731 OF 2008 N
====================
Dated this the 9th day of June, 2008
J U D G M E N T
The prayer in this writ petition is for a direction to the respondent to
consider Ext.P1, a representation made by the petitioner claiming parity in
running time.
2. Learned Government Pleader also on instructions confirms
pendency of Ext.P1.
3. Taking into account the above, the writ petition is disposed of
directing that Ext.P1 shall be taken up and considered by the respondent
as expeditiously as possible, at any rate within 8 weeks of production of a
copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp