High Court Kerala High Court

Girija Sudhakaran vs The Secretary on 5 April, 2010

Kerala High Court
Girija Sudhakaran vs The Secretary on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11595 of 2010(Y)


1. GIRIJA SUDHAKARAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/04/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 11595 OF 2010 (Y)
                =====================

             Dated this the 5th day of April, 2010

                         J U D G M E N T

Heard both sides.

2. The complaint of the petitioner is that in respect of her

Beauty Parlour “Pretty Girls” at S.N.Junction, Palarivattom, though

the petitioner had applied for renewal of licence by submitting

Ext.P2, which was followed by Ext.P3 reminder, the respondent

has not passed any order so far.

3. Taking into account the above complaint, without

expressing anything on the merits, it is directed that the

respondent shall, on the production of a copy of this judgment,

pass orders on Ext.P2. This shall be done, as expeditiously as

possible, at any rate within 3 weeks of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp