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