Kerala High Court
K.M.Noushad vs The Secretary on 19 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15916 of 2008(T)
1. K.M.NOUSHAD, S/O.MAKKAR, PERINGALA,
... Petitioner
Vs
1. THE SECRETARY, R.T.A., ERNAKULAM.
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 15916 OF 2008 T
====================
Dated this the 19th day of June, 2008
J U D G M E N T
Ext.P1 is an application made by the petitioner for revision of his
own timings and in this writ petition prayer sought for is to expedite orders
on Ext.P1.
In view of the pendency of Ext.P1 and the facts as stated above, this
writ petition is disposed of directing that the respondent shall take up,
consider and pass orders on Ext.P1, as expeditiously as possible, at any
rate within 8 weeks of production of a copy of this judgment.
ANTONY DOMINIC,JUDGE.
Rp