High Court Kerala High Court

C.D.Joy vs The Secretary on 17 June, 2008

Kerala High Court
C.D.Joy vs The Secretary on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14733 of 2008(D)


1. C.D.JOY, CHIRAYATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============

                     W.P.(C) NO. 14733 OF 2008 - D

                    ====================


                 Dated this the 17th day of June, 2008

                              J U D G M E N T

The delay in considering Ext.P1 application for revision of timing is

complained of in this writ petition.

2. Learned Government Pleader on instructions confirms the

pendency of Ext.P1.

3. Since Ext.P1 has not so far been considered, this writ petition

is disposed of directing that the respondent shall consider Ext.P1 and pass

appropriate orders thereon, as expeditiously as possible, at any rate within

8 weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp