Kerala High Court
M.K. Santhosh vs The Secretary on 5 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3817 of 2009(D)
1. M.K. SANTHOSH,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.3817 of 2009
---------------------------------
Dated, this the 5th day of February, 2009
J U D G M E N T
Ext.P2 is an application made by the petitioner seeking
revision of the timings in respect of the stage carriage bearing
Regn.No.KL-17-B-5769, the timings of which were fixed by Ext.P1
order dated 08/08/2005.
2. Having regard to the pendency of Ext.P2, I direct that if
Ext.P2 application has been received and is pending, the respondent
shall consider the same and pass orders thereon as expeditiously as
possible, at any rate, within eight weeks of production of a copy of
this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg