IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3468 of 2007(K)
1. E.A.RASHEED,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.3468 OF 2007
-------------------------------------------
Dated this the 1st day of February, 2007
JUDGMENT
Having heard learned counsel for the petitioner and
learned Government Pleader, without stating anything on merits,
this writ petition is disposed of directing that if Ext.P2 is
received and pending, the same shall be taken up, considered
and disposed of in accordance with law, as expeditiously as
possible, at any rate, within a period of four months from the
date of receipt of a copy of this judgment.
The writ petition is disposed of with the above direction.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.