High Court Kerala High Court

Joy K.George vs State Of Kerala on 16 November, 2010

Kerala High Court
Joy K.George vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34433 of 2010(D)


1. JOY K.GEORGE, ADVOCATE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/11/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 34433 OF 2010
                 =====================

          Dated this the 16th day of November, 2010

                          J U D G M E N T

Petitioner, an Advocate, who was appointed as a Notary

Public seeks consideration of Ext.P5, an application made by him

to the respondent seeking renewal of his appointment.

2. Taking note of the case of the petitioner regarding the

pendency of the aforesaid application, it is directed that the

respondent shall consider the same and pass orders thereon. This

shall be done at any rate within one month of production of copy

of this judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp