IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26270 of 2007(B)
1. K.M.SAJESH,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/08/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 26270 OF 2007
====================
Dated this the 31st day of August, 2007
J U D G M E N T
Ext.P1 is the request stated to have been made by the
petitioner before the respondent for revision of his own
timings. According to the learned counsel, the same is
pending without any orders passed thereon.
2. Accordingly, this writ petition is disposed of
directing the respondent to consider and pass orders on
Ext.P1, if the same has been received and is pending, as
expeditiously as possible, at any rate within a period of one
month from the date of receipt of a copy of this judgment.
3. Petitioner shall produce a copy of this judgment
before the respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp