High Court Kerala High Court

P.Muhammed Koya vs The Secretary on 6 May, 2008

Kerala High Court
P.Muhammed Koya vs The Secretary on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14148 of 2008(H)


1. P.MUHAMMED KOYA, PAYYAPARIKKATTU HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/05/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 14148 of 2008
                       --------------------------
                 Dated this the 6th May, 2008

                         J U D G M E N T

After having perused the averments in the writ petition

and having heard the learned Government Pleader, the writ

petition is disposed of directing the respondent to consider

Exhibit-P1 and take appropriate decision thereon, within a

period of four weeks from the date of receipt of a copy of this

judgment.

Petitioner shall produce a copy of the writ petition along

with a copy of this judgment before the respondent, for

compliance.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

Common issues are raised for

consideration in all these writ

petitions. Reference is made to

the facts in Writ Petition

No.4562/2008 for the sake of

convenience.