High Court Kerala High Court

P.S.Unnithan vs The Director General (Ncc) on 17 December, 2008

Kerala High Court
P.S.Unnithan vs The Director General (Ncc) on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25403 of 2005(Y)


1. P.S.UNNITHAN,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL (NCC),
                       ...       Respondent

2. THE DEPUTY DIRECTOR GENERAL OF NCC,

3. COLONEL COMMANDER & CHAIRMAN,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :SRI.JOHN VARGHESE, ASSISTANT SG

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/12/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                 W.P.(C) No. 25403 OF 2005
              ---------------------------------------
         Dated this the 17th day of December, 2008.


                         J U D G M E N T

Prayer is for a direction to the first respondent to dispose of

Exhibit P11 representation. There is also a prayer for rehearing

of Exhibit P5 appeal on merits. Apparently, the impugned orders

are non-speaking orders and the contentions of the petitioner

have not been adverted to. Therefore, this writ petition is

disposed of as follows:

In case the petitioner produces a copy of this judgment

along with copy of the writ petition before the first respondent,

he shall be given a fresh opportunity of hearing on Exhibits P5

and 11 and thereafter, the first respondent shall pass orders

adverting to the contentions taken by the petitioner within

another four months.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 25403 OF 2005

J U D G M E N T

17.12.2008