High Court Kerala High Court

Joseph Devasya vs The Secretary on 13 November, 2007

Kerala High Court
Joseph Devasya vs The Secretary on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32460 of 2007(L)


1. JOSEPH DEVASYA, PONMANKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 32460 OF 2007 L
            = = = = = = = = = = = = = = = =

           Dated this the 13th November, 2007

                    J U D G M E N T

Ext. P1 is an application stated to have been

filed by the petitioner before the respondent praying

for revision of timings. The prayer made is for

disposal of Ext. P1. If Ext. P1 has been received and

is pending the respondent shall take up and pass orders

thereon was expeditiously as possible, at any rate

within six weeks of receipt of a copy of this judgment.

The writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment

before the respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-