IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9019 of 2009(V)
1. P.C.VARGHESE, PUTHUPARAMBIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NOs. 9019, 9026 & 9063 OF 2009
============================
Dated this the 20th day of March, 2009
J U D G M E N T
In these writ petitions, petitioners seek direction to
consider Ext.P1 applications made by them to the respondent for
revision of their own timings. According to them, though the
applications have been made, there has not been any progress in
the matter and therefore these writ petitions have been filed.
Having regard to the case of the petitioners regarding the
pendency of Ext.P1 seeking revision as above, the writ petitions
are disposed of directing the respondent to consider the same
and pass orders thereon. This shall be done as expeditiously as
possible, at any rate within 8 weeks of production of a copy of
this judgment.
ANTONY DOMINIC, JUDGE
Rp