High Court Kerala High Court

Nizar Bava vs State Of Kerala Represented By on 22 May, 2009

Kerala High Court
Nizar Bava vs State Of Kerala Represented By on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11584 of 2009(P)


1. NIZAR BAVA, S/O.POCKER, MANAGER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR, DEPARTMENT OF

3. DISTRICT OFFICER, DEPARTMENT OF

                For Petitioner  :SRI.T.R.JAGADEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/05/2009

 O R D E R
                             V.GIRI, J
             -------------------------------
                     W.P.(C).11584 of 2009
             -------------------------------
           Dated this the 22nd day of May, 2009

                          JUDGMENT

Petitioner is the proprietor of a driving school and

according to him, he had imparted training to the students

belonging to the SC/ST community. He submits that he is

entitled to fees that are given by way of subsidy to SC/ST

students to undergo training in the driving school. He has

been paid the first instalment of the amount but he has not

been paid the second instalment. Ext.P5 representation filed

by the petitioner before the Government is pending

consideration.

Having heard learned counsel for the petitioner

and learned Government Pleader, writ petition is disposed of

directing the first respondent to consider and pass orders on

Ext.P5 and take appropriate action thereon without further

delay, at any rate, within a period of two months from the

date of receipt of a copy of this judgment.

Sd/-

(V.GIRI)
Judge

sk/
//true copy//

P.S. to Judge