IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15811 of 2008(G)
1. E.P. SAHADEVAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 15811 OF 2008 - G
= = = = = = = = = = = = = = =
Dated this the 26th June 2008
J U D G M E N T
What is sought for in this writ petition is a direction to the
respondent to consider and pass orders on Ext. P4.
2. The learned Govt. Pleader, on instruction, submits that Ext.
P4 has not been received and if that be so there is no question of
directing to consider the same.
3. Therefore, the writ petition is disposed of directing that it
will be open to the petitioner to make a fresh application before the
respondent if he so desires, and that the same will be considered in
accordance with law.
ANTONY DOMINIC
JUDGE
jan/-