IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24022 of 2008(I)
1. M.P. MOIDEENKUTTY,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/09/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 24022 OF 2008 I
====================
Dated this the 1st day of September, 2008
J U D G M E N T
In this writ petition, what is sought for by the petitioner is a
direction to the respondent to consider Ext.P3 application for replacement
of a vehicle.
2. If Ext.P3 has been received and is pending as asserted by the
learned counsel for the petitioner, there is no reason why it should not be
considered and orders passed.
3. Accordingly, the writ petition is disposed of directing that the
respondent shall take up Ext.P3, consider the same and pass orders
thereon if Ext.P3 has been received and is pending. This shall be done, as
expeditiously as possible, at any rate within four weeks of production of a
copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp