IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32460 of 2007(L)
1. JOSEPH DEVASYA, PONMANKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 32460 OF 2007 L
= = = = = = = = = = = = = = = =
Dated this the 13th November, 2007
J U D G M E N T
Ext. P1 is an application stated to have been
filed by the petitioner before the respondent praying
for revision of timings. The prayer made is for
disposal of Ext. P1. If Ext. P1 has been received and
is pending the respondent shall take up and pass orders
thereon was expeditiously as possible, at any rate
within six weeks of receipt of a copy of this judgment.
The writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment
before the respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-