IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30774 of 2006(L)
1. CHRIST CHARITABLE ORGANIAZATION
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT OFFICER, DEPARTMENT OF
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.30774 of 2006
-----------------------------------------
Dated this the 19th day of September, 2008
JUDGMENT
The writ petition is filed with the following prayer:-
i) To call for the entire records pertaining to the
claims raised by the petitioner in this writ petition, and to
issue a writ of mandamus, any other writ, order or
direction, directing the respondents 1 and 2 to consider and
pass appropriate orders on Ext.P3 application preferred for
recognition and pending consideration before the 2nd
respondent, immediately and within a time frame manner.
There will be a direction to the second respondent/competent
authority to take action on Ext.P3 within a period of three months
from the date of production of a copy of this judgment along with
a copy of the writ petition.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.30774 of 2006
———————————–
JUDGMENT
19th September, 2008