IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8522 of 2008(M)
1. P.K. KUNJUSAKUTTY, S/O MOIDEEN KUTTY,
... Petitioner
2. ADDRESS FOR SERVICE OF NOTICES ON THE
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 8522 OF 2008 - M
= = = = = = = = = = = = = = =
Dated this the 27th May, 2008.
J U D G M E N T
The complaint in this writ petition is regarding the alleged
non-consideration of Ext. P1 application made for revision of
petitioners own timings. Petitioner submits that in reply to his
application he has received Ext. P2 issued on 6.11.2006, though his
application itself is dated 16.11.2006. When this submission was
made, referring to the instruction that has been received, the
learned Govt. Pleader submitted that the date indicated in Ext. P2 is
a mistake and that the actual date is 24.11.2006.
2. Since on 24.11.2006, order on Ext. P1 has already been
passed in the manner as indicated above, I do not see any
justification for issuing any direction as sought for.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-