High Court Kerala High Court

K.Velappan Pillai vs The State Of Kerala on 13 January, 2010

Kerala High Court
K.Velappan Pillai vs The State Of Kerala on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 854 of 2010(F)


1. K.VELAPPAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. M/S.KERALA MINERALS AND METALS

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/01/2010

 O R D E R
                     ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 854 OF 2010 (F)
                =====================

           Dated this the 13th day of January, 2010

                        J U D G M E N T

Petitioner, an Advocate practicing at the Kollam Bar

complains that despite making applications, inordinate delay is

caused in issuing carbon copy of the orders in IA No.3082/09 in

LAR No.47/01, IA No.3083/09 in LAR 149/01 and IA No.3080/09 in

LAR 304/2000. Considering the nature of the averments in the

petition, this Court by order dated 11/1/2010 directed the

Registrar (Judicial) to ascertain from the court, the factual

position. Accordingly, the matter has been ascertained and it is

reported that both carbon copy and certified copy are ready and

that the party can collect carbon copy immediately and certified

copy, on production of stamps.

The above instructions obtained from the Court should

redress the grievance of the petitioner and therefore leaving it

open to the petitioner to take appropriate action for obtaining

carbon copy and also certified copy, this writ petition is disposed

of.

ANTONY DOMINIC, JUDGE
Rp