High Court Kerala High Court

A.Kishore vs State Of Kerala on 20 January, 2011

Kerala High Court
A.Kishore vs State Of Kerala on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2007 of 2011(A)


1. A.KISHORE, 'ANJALI' VETTIKAVALA P.O.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF ENGINEER (ADMINISTRATION),

3. THE SUPERINTENDING ENGINEER,

4. THE EXECUTIVE ENGINEER, ADDITIONAL

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/01/2011

 O R D E R
                     ANTONY DOMINIC, J.

           ```````````````````````````````````````````````````````
                W.P.(C) No. 2007 of 2011 A
           ```````````````````````````````````````````````````````
         Dated this the 20th day of January, 2011

                          J U D G M E N T

By making Ext.P19 application before the third

respondent, petitioner seeks an order for absolving himself

from the obligations under the agreement between himself

and the third respondent executed on 27-06-2008, pursuant

to Ext.P1 selection notice.

2. Taking note of the case of the petitioner regarding

the pendency of Ext.P19 application, without expressing

anything on the merits of the case, it is directed that the third

respondent will consider the application and pass orders

thereon, as expeditiously as possible and at any rate, within

six weeks from the date of production of a copy of this

judgment along with a copy of the writ petition.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge