High Court Kerala High Court

Isahac.P.I vs The Manager on 23 September, 2008

Kerala High Court
Isahac.P.I vs The Manager on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28207 of 2008(G)



1. ISAHAC.P.I.
                      ...  Petitioner

                        Vs

1. THE MANAGER
                       ...       Respondent

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============
                      W.P.(C) NO.28207 OF 2008 (G)
                     ====================

              Dated this the 23rd day of September, 2008

                                J U D G M E N T

The basic grievance of the petitioner is against Ext.P1 order of staff

fixation. It is seen that presently Ext.P8 revision filed by the petitioner

along with a request for stay of further proceedings pursuant to Ext.P1 is

pending before the 4th respondent and in this writ petition, what is sought

for is a direction to the 4th respondent to expedite disposal of Ext.P8.

Taking into account the submission made by the petitioner, the writ

petition is disposed of directing that the 4th respondent shall take up,

consider and pass orders on Ext.P8 revision. This shall be done, as

expeditiously as possible, at any rate within 8 weeks of production of a

copy of this judgment. It is also directed that at any rate within 4 weeks

of production of a copy of this judgment, the respondents shall consider

and pass orders on the request of the petitioner for stay of Ext.P1 as well.

ANTONY DOMINIC, JUDGE
Rp