Kerala High Court
Muraleedharan.V vs State Of Kerala on 14 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15642 of 2010(E)
1. MURALEEDHARAN.V.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HEALTH SERVICE
3. THE DISTRICT MEDICAL OFFICER, KOLLAM.
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.15642 of 2010 (E)
---------------------------------
Dated, this the 14th day of June, 2010
J U D G M E N T
The only prayer sought is for a direction to dispose of Ext.P4
appeal filed by the petitioner before the 1st respondent.
2. The learned Government Pleader has also, on
instructions, confirmed the pendency of Ext.P4.
In view of the above, this writ petition is disposed of directing
the 1st respondent to consider and pass orders on Ext.P4. This shall
be done as expeditiously as possible, at any rate, within three
months of production of a copy of this judgment along with a copy
of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg