Kerala High Court
Nandanan vs Sri.Renjan on 2 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 8 of 2009(S)
1. NANDANAN, PIRARATH HOUSE
... Petitioner
Vs
1. SRI.RENJAN, SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
COC.No. 8 OF 2009
------------------------
Dated this the 2nd day of February, 2009.
JUDGMENT
Petitioner’s grievance is regarding the alleged non-
implementation of Annexure-A1 judgment where this court
directed consideration of his request for revision of his
timings.
Learned Government Pleader submits that the timing
conference was held on 30th January, 2009. I record the above
submission and direct that the proceedings of the timing
conference shall be issued to the petitioner on production of a
copy of the judgment.
COC is closed.
(ANTONY DOMINIC)
JUDGE
vi/