Kerala High Court
C.K.Abdul Rasheed vs The Secretary on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31394 of 2007(K)
1. C.K.ABDUL RASHEED, S/O. KUNHALAVI HAJI,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.A.INEES
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/11/2007
O R D E R
Antony Dominic, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 31394 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of November, 2007
JUDGMENT
What is sought for in this writ petition is implementation of Ext.P1
proceedings. Learned Government Pleader, on instructions, submits that the
timings will be settled subject to priority. In view of the above submission,
the writ petition is closed directing the respondent to settle the timings
subject to priority and in any case within three months from the date of
production of a copy of the judgment.
Antony Dominic,
Judge.
mn.