High Court Kerala High Court

P.P. Joseline vs The Secretary on 7 April, 2009

Kerala High Court
P.P. Joseline vs The Secretary on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11560 of 2009(L)


1. P.P. JOSELINE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. SRI.M.P. JOY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 11560 OF 2009 (L)
                  =====================

               Dated this the 7th day of April, 2009

                          J U D G M E N T

Aggrieved by Ext.P2, tentative timings issued by the 1st

respondent, petitioner has filed Ext.P3 objection. Though timing

conference has been scheduled on different occasions, the same

could not be convened for one reason or another. It is with this

grievance, mainly relying on Ext.P4, a judgment rendered by this

Court in WP(C) No.5336/09 in similar circumstances, the writ

petition is filed.

2. Taking note the fact that Ext.P2 reflects tentative

timings and as the petitioner has filed his objections thereof, it is

directed that the 1st respondent shall take steps for convening

timing conference and thereafter settle the timings on that basis.

This shall be done, as expeditiously as possible, at any rate within

3 months of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp