IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29131 of 2007(R)
1. MUJEEB RAHMAN, VALIYAVEETTIL
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 29131 OF 2007 R
=====================
Dated this the 16th day of October, 2007
J U D G M E N T
Ext.P1 is an application made by the petitioner to the
respondent seeking revision of his own timings. The complaint of
the petitioner is that his application has not been considered till
date.
2. Taking into account the submission made as above, I
dispose of this writ petition directing the respondent to consider
and pass orders on Ext.P1, if the same has been received and is
pending. Orders on Ext.P1 shall be passed, as expeditiously as
possible, at any rate within a period of six weeks of receipt of a
copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp