High Court Kerala High Court

K.Moideen Haji vs The Secretary on 23 November, 2007

Kerala High Court
K.Moideen Haji vs The Secretary on 23 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32261 of 2007(N)


1. K.MOIDEEN HAJI, S/O MOHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.SAJU J.VALLYARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/11/2007

 O R D E R
                               Antony Dominic, J.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C) No. 32261 of 2007
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 23rd day of November, 2007

                                    JUDGMENT

What is sought for in this writ petition is implementation of Ext.P1

proceedings. Learned Government Pleader, on instructions, submits that the

timings will be settled subject to priority. In view of the above submission,

the writ petition is closed directing the respondent to settle the timings

subject to priority and in any case within three months from the date of

production of a copy of this judgment.

Antony Dominic,
Judge.

mn.