High Court Kerala High Court

M.Vijayan vs The Secretary on 9 June, 2008

Kerala High Court
M.Vijayan vs The Secretary on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12731 of 2008(N)


1. M.VIJAYAN, S/O.PANHAN, MALAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 12731 OF 2008 N
                   ====================


                 Dated this the 9th day of June, 2008


                              J U D G M E N T

The prayer in this writ petition is for a direction to the respondent to

consider Ext.P1, a representation made by the petitioner claiming parity in

running time.

2. Learned Government Pleader also on instructions confirms

pendency of Ext.P1.

3. Taking into account the above, the writ petition is disposed of

directing that Ext.P1 shall be taken up and considered by the respondent

as expeditiously as possible, at any rate within 8 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