High Court Kerala High Court

Ninish.V.P vs The Secretary on 15 December, 2009

Kerala High Court
Ninish.V.P vs The Secretary on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33618 of 2009(V)


1. NINISH.V.P, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/12/2009

 O R D E R
                               S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 33618 of 2009
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 15th December, 2009.

                             J U D G M E N T

The petitioner’s grievance in this writ petition is that his

application for revision of his own timings has not been considered by

the respondent. The learned Government Pleader, on instructions,

submits that notice was issued to the petitioner to appear in person

for considering whether a revision of his timings is warranted under

law. But, the petitioner did not appear. It is further submitted that if

the petitioner appears in person before the respondent, the

petitioner’s application for revision would be considered, taking into

account whether there are circumstances warranting such revision.

This is recorded and the writ petition is closed.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.