High Court Kerala High Court

M.Abdullakutty vs The Secretary on 2 April, 2009

Kerala High Court
M.Abdullakutty vs The Secretary on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10747 of 2009(K)


1. M.ABDULLAKUTTY, S/O.KUNHIMOIDU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                W.P.(C) NO. 10747 OF 2009 (K)
                =====================

             Dated this the 2nd day of April, 2009

                           J U D G M E N T

Ext.P2 is an application made by the petitioner praying for

parity of running time. Order has not been passed and therefore

the writ petition is filed.

2. Taking into account the above grievance, I direct the

respondent to consider Ext.P2, if the same has been received and

is pending. Orders shall be passed as expeditiously as possible,

at any rate within 3 months of production of a copy of this

judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp