Kerala High Court
Joseph Simon vs The Secretary on 17 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3645 of 2008(H)
1. JOSEPH SIMON,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 3645 of 2008
-------------------------------------
Dated: MARCH 17, 2008
JUDGMENT
It is seen that the revision of timings sought for by the
petitioner by Ext.P1 was rejected by Ext.P3. However, the said order
was passed without hearing the petitioner. In identical situations
such decision has been quashed by this court by Ext.P4 judgment.
2. Following Ext.P4, this writ petition is also disposed of
quashing EXt.P3 and directing the respondents to re-consider
Ext.P1 with notice to the petitioner and as expeditiously as possible,
at any rate, within eight weeks of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
mt/-