IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23074 of 2008(V)
1. AUGUSTINE JIMMY,352,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 23074 of 2008
--------------------------------------------------------
Dated: AUGUST 25, 2008
JUDGMENT
Ext.P1 is an application made by the petitioner for
revision of his own timings and in this writ petition the
complaint is regarding the delay in considering Ext.P1.
2. If as stated above, Ext.P1 has been received and the
same is pending, the respondent shall take up Ext.P1,
consider the same and pass orders thereon with notice to all
concerned. This shall be done as expeditiously as possible,
and at any rate, within eight weeks of production of a copy
of this judgment.
3. Petitioner shall produce a copy of this judgment
before the respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-