High Court Kerala High Court

N.Moideenkutty Haji vs The Secretary on 14 February, 2008

Kerala High Court
N.Moideenkutty Haji vs The Secretary on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27096 of 2007(A)


1. N.MOIDEENKUTTY HAJI, NALAKATH HOUSE,
                      ...  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 :14/02/2008

 O R D E R
                        ANTONY DOMINIC, J.

                       ===============

                   W.P.(C) NO. 27096 OF 2007 A

                  ====================


            Dated this the 14th day of February, 2008


                            J U D G M E N T

The prayer in this writ petition is to direct consideration of

Ext.P1 application for revision of timings.

2. Learned Government pleader on instructions submit

that the application is considered by the respondent and the

same has been rejected. This submission is recorded.

3. Petitioner complains that the proceedings have not

been communicated to him. If that be so, I direct that on the

production of a copy of this judgment, respondent shall serve a

copy of the proceedings to the petitioner.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp