Kerala High Court
A.K.Ramachandran vs The Secretary on 27 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32437 of 2007(J)
1. A.K.RAMACHANDRAN, ALAKKAT 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 :27/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).32437/2007
--------------------
Dated this the 27th day of November, 2007
JUDGMENT
The only request made by the petitioner in this writ
petition is to direct the respondent to consider and pass
orders on Ext.P3 application seeking for parity in timing.
2. Having heard the learned counsel on either side, in
view of the pendency of Ext.P3 application, I dispose of
this writ petition directing the respondent to consider
and pass final orders on Ext.P3 as expeditiously as
possible, at any rate within a period of eight weeks on
production of a copy of this judgment.
ANTONY DOMINIC
Judge
mrcs