High Court Kerala High Court

C.A.Muhammed Sherif vs The Secretary on 6 May, 2010

Kerala High Court
C.A.Muhammed Sherif vs The Secretary on 6 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14384 of 2010(W)


1. C.A.MUHAMMED SHERIF, CHERUPILLIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 14384 OF 2010 (W)
                =====================

              Dated this the 6th day of May, 2010

                          J U D G M E N T

The prayer sought is to direct consideration of Ext.P1 where

the petitioner is seeking revision of his timings.

2. If as stated, such an application has been received and

is pending, it is directed that the respondent shall deal with the

same. This shall be done, as expeditiously as possible, at any rate

within three months of production of a copy of this judgment

along with a copy of this writ petition.

3. Petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the respondent for

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp