Kerala High Court
K.K.Surendran vs The Secretary on 26 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25919 of 2009(H)
1. K.K.SURENDRAN, VIYOORVALAPPIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/10/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 25919 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th October, 2009.
J U D G M E N T
The petitioner has filed Ext. P1 application for revision of
timings of his stage carriage service on account of the change of
circumstances. The petitioner’s grievance is that the same is not
being considered by the respondent.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with the direction to the respondent to consider Ext. P1
application in accordance with law and pass appropriate orders
thereon as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/