High Court Kerala High Court

K.Balan vs The State Of Kerala on 5 January, 2010

Kerala High Court
K.Balan vs The State Of Kerala on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36643 of 2004(K)


1. K.BALAN, CLERICAL ATTENDER,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/01/2010

 O R D E R
                        K. SURENDRA MOHAN, J.
               ------------------------------------------------------------
                     W.P(C) NO: 36643 OF 2004-K
               -----------------------------------------------------------
                  Dated this the 5th January, 2010.

                                   JUDGMENT

This writ petition is of the year 2004. The petitioner has

approached this Court seeking a direction for disposal of Ext.P2

representation. However, Govt. Pleader on instruction submits that

at this length of time it may not be even possible to trace out

Ext.P2 representation.

2. In the above circumstances, this writ petition is disposed

of giving liberty to the petitioner to file a fresh representation

within a period of two weeks from today, if he has any subsisting

grievance. If such a representation is submitted, the same shall be

considered and disposed of expeditiously.

K. SURENDRA MOHAN
Judge
jj

2

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: