High Court Kerala High Court

N.Sundaram Nadar vs State Of Kerala on 11 January, 2008

Kerala High Court
N.Sundaram Nadar vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1492 of 2008(C)


1. N.SUNDARAM NADAR, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE ASST. EXECUTIVE ENGINEER,

                For Petitioner  :SMT.P.V.PARVATHI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/01/2008

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
                  W.P.(C) NO. 1492 OF 2008
                =====================

           Dated this the 11th day of January, 2008

                          J U D G M E N T

Petitioner seeks an order requiring the 1st respondent to

consider Ext.P4 application made by the petitioner praying to

release the amounts that are due to him.

2. If Ext.P4 has been received and is pending with the 1st

respondent, 1st respondent shall take up the same, consider and

pass orders thereon. This shall be done as expeditiously as

possible, at any rate within six weeks of production of a copy of

this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp