IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1896 of 2008(A)
1. K. SUDHEESH,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. E.N. CHANDRAN,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) Nos. 1896 & 1938 OF 2008
= = = = = = = = = = = = = = = =
Dated this the 16 th January, 2008
J U D G M E N T
Petitioners contend that they purchased the vehicles by Ext. P1
sale deed. It is stated that for the period prior to the purchase of
the vehicles contribution is to be paid to the 1st respondent and that
the final determination order in respect of that has not been passed
till date. It is in view of this that the writ petitions have been filed
praying for expediting the proceedings. If as a matter of fact, final
determination order for the period mentioned above has not been
passed, the 1st respondent shall expedite the same with notice to all
concerned.
Accordingly, the writ petitions are disposed of directing that
the matter shall be finalised as expeditiously as possible, at any rate
within 8 weeks of production of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-