High Court Kerala High Court

K.V. Thomas vs The State Of Kerala on 30 July, 2008

Kerala High Court
K.V. Thomas vs The State Of Kerala on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22991 of 2008(K)


1. K.V. THOMAS, AGED 34,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/07/2008

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J.
              ---------------------------------------------
                  W.P.(C).NO.22991 OF 2008-K
             ----------------------------------------------
               Dated this the 30th day of July, 2008.

                          J U D G M E N T

Heard the learned counsel for the petitioner and the

Senior Government Pleader.

Without expressing anything on the merits, it is noticed

that the first requirement is that Ext.P5 is considered and

disposed of by the first respondent. Hence, preserving all

other contentions, this writ petition is ordered directing that

Ext.P5 will be taken up, considered and disposed of by the first

respondent within an outer limit of two months from the date

of receipt of a copy of this judgment.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

cl

.

2