IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24103 of 2007(T)
1. ANTIL, S/O.ANTONY, AGED 30 YEARS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.DAISY A. PHILIPOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 24103 OF 2007
====================
Dated this the 10th day of September, 2007
J U D G M E N T
The application for revision of timings was rejected by
the respondent and the same was confirmed by the STAT in
Ext.P2 order. In Ext.P2, it has been rightly found by the
Appellate Authority that there was no change in
circumstances warranting revision of timings. Counsel for
the petitioner submits that the respondent did not afford an
opportunity of hearing to the petitioner before the request
was rejected. Such complaint is not seen raised either
before the STAT or even in the writ petition. In such
circumstances I am not in a position to appreciate the same.
Writ petition lacks merit and it is dismissed.
ANTONY DOMINIC, JUDGE.
Rp