IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13957 of 2010(T)
1. K.R.PRATHAPAN,AGED 46 YEARS,S/O.RAGHAVAN
... Petitioner
Vs
1. THE GEOLOGIST,
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/05/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 13957 OF 2010
.........................................................................
Dated this the 11th May, 2010
J U D G M E N T
The learned Counsel for the petitioner submits that the
grievance of the petitioner will be redressed if a direction is given to
the respondent to consider Ext.P5 explanation/representation filed
before him and to pass appropriate orders thereon.
2. Heard the learned Government Pleader as well
3. Considering the facts and circumstances, the respondent is
directed to consider Ext.P5 and pass appropriate orders thereon, in
accordance with law, after giving an opportunity of hearing to the
petitioner, as expeditiously as possible, at any rate, within a period
of one month from the date of receipt of a copy of the judgment . The
petitioner shall produce a copy of the judgment along with a copy of
the Writ Petition before the respondent for further steps.
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
lk