High Court Kerala High Court

Mujeeb Rahman vs The Secretary on 16 October, 2007

Kerala High Court
Mujeeb Rahman vs The Secretary on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29131 of 2007(R)


1. MUJEEB RAHMAN, VALIYAVEETTIL
                      ...  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 :16/10/2007

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                 W.P.(C) NO. 29131 OF 2007 R
               =====================

           Dated this the 16th day of October, 2007

                         J U D G M E N T

Ext.P1 is an application made by the petitioner to the

respondent seeking revision of his own timings. The complaint of

the petitioner is that his application has not been considered till

date.

2. Taking into account the submission made as above, I

dispose of this writ petition directing the respondent to consider

and pass orders on Ext.P1, if the same has been received and is

pending. Orders on Ext.P1 shall be passed, as expeditiously as

possible, at any rate within a period of six weeks of receipt of a

copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC, JUDGE.

Rp