IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12378 of 2007(W)
1. C.R.DEVASSY, SON OF RAPHAEL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. T.A.JOSE AND COMPANY, AWD NO.III AND
For Petitioner :SRI.V.GIRI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/04/2007
O R D E R
S.SIRI JAGAN, J
-----------------------------------------
W.P.(C)NO.12378 of 2007
-----------------------------------------
Dated this the 10th day of April, 2007
JUDGMENT
Heard the learned counsel for the petitioner as also the
learned Government Pleader.
2. The only prayer pressed before me by the petitioner is for
a direction to the first respondent to consider Ext.P3 and pass
appropriate orders thereon. In the facts and circumstances of the
case, I direct the first respondent to consider Ext.P3 and pass
appropriate orders thereon, as expeditiously as possible, at any
rate, within one month from the date of receipt of a copy of this
judgment after affording an opportunity of being heard to the
petitioner and the second respondent.
The writ petition is disposed of as above.
S.SIRI JAGAN, JUDGE
css
/
W.P.(C)No. :2:
s
W.P.(C)No. :3: