High Court Kerala High Court

P.K.Govindan vs State Of Kerala on 19 December, 2007

Kerala High Court
P.K.Govindan vs State Of Kerala on 19 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1987 of 2007(J)


1. P.K.GOVINDAN,
                      ...  Petitioner
2. DIVYA K.,

                        Vs



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

2. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/12/2007

 O R D E R
                        S.SIRI JAGAN, J.
                     =======================
              W.P.(C) No. 1987 of 2007(J) & I.A. No.16707/2007
                     =======================

              Dated this the 19th day of December, 2007


                            JUDGMENT

The learned counsel for the petitioners submits that this writ

petition may be disposed of with a direction to the 1st respondent

to consider Ext.P14 which has been produced along with I.A.

No.16707/07. I.A. is allowed and Ext.P14 is taken on record.

2. The writ petition is disposed of with a direction to the

1st respondent to consider and pass appropriate orders on

Ext.P14 revision petition, filed by the petitioners, if the same has

been received is pending, as expeditiously as possible, at any

rate, within three months from the date of receipt of a copy of

this judgment after affording an opportunity of being heard to the

petitioners.

Sd/-

S.SIRI JAGAN,
JUDGE
jp