IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20012 of 2008(G)
1. SURENDRAN.M, S/O.A.M.MEENAPPAN,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/07/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 20012 OF 2008 G
= = =
Dated this the 23rd day of July 2008
J U D G M E N T
Ext. P1 application is made by the petitioner for revision in
running time. The complaint is regarding the delay in considering
and passing orders on Ext. P1. If, as stated Ext. P1 has been
received and is pending before the respondent, the respondent shall
take up Ext. P1 and pass appropriate orders thereon as
expeditiously as possible, at any rate within 8 weeks of production
of a copy of this judgment.
2. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-