Kerala High Court
P.Kumaran vs The Secretary on 12 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4595 of 2009(V)
1. P.KUMARAN, PARAMBATH HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4595 of 2009
---------------------------------
Dated, this the 12th day of February, 2009
J U D G M E N T
In this writ petition, the petitioner prays for a direction to the
respondent to consider Ext.P1, where he is seeking a direction for
parity in running time with other similar category of services.
2. If as stated by the petitioner, Ext.P1 has been received
and is pending, the respondent shall consider the same and pass
orders thereon. This shall be done as expeditiously as possible, at
any rate, within eight weeks of production of a copy of this
judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg