Kerala High Court
P.K.Ashokan vs The Secretary on 7 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32941 of 2007(V)
1. P.K.ASHOKAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/12/2007
O R D E R
ANTONY DOMINIC, J.
---------------------------------------------------
W.P.(C) 32941 OF 2007
---------------------------------------------------
Dated: December 7, 2007
JUDGMENT
Ext.P1 is an application filed by the petitioner seeking revision of timing
and the complaint is that there has been inordinate delay in considering the said
application.
2. In view of the pendency of Ext.P1, which is confirmed by the
Government Pleader also, I dispose of this writ petition directing the 1st
respondent to consider and pass orders on Ext.P1 as expeditiously as possible,
at any rate, within two months of production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the 1st respondent
for compliance.
ANTONY DOMINIC, JUDGE
mt/-