Kerala High Court
Anwar K.P. vs The District Collector on 31 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10812 of 2008(K)
1. ANWAR K.P., SON OF PAREED,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SUB INSPCTOR OF POLICE,
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 10812 OF 2008 K
====================
Dated this the 31st day of March, 2008
J U D G M E N T
In this writ petition, all that the petitioner seeks is a direction to the
1st respondent to consider Ext.P1.
2. If as stated by the petitioner Ext.P1 has been received, it is
upto the 1st respondent to pass orders thereon. This shall be done, as
expeditiously as possible on receipt of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp