High Court Kerala High Court

P.Kumaran vs The Secretary on 12 February, 2009

Kerala High Court
P.Kumaran vs The Secretary on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4595 of 2009(V)


1. P.KUMARAN, PARAMBATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.4595 of 2009
              ---------------------------------
            Dated, this the 12th day of February, 2009

                           J U D G M E N T

In this writ petition, the petitioner prays for a direction to the

respondent to consider Ext.P1, where he is seeking a direction for

parity in running time with other similar category of services.

2. If as stated by the petitioner, Ext.P1 has been received

and is pending, the respondent shall consider the same and pass

orders thereon. This shall be done as expeditiously as possible, at

any rate, within eight weeks of production of a copy of this

judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg