High Court Kerala High Court

P.V.Mammu Haji vs Senior Divisional Commercial … on 13 June, 2008

Kerala High Court
P.V.Mammu Haji vs Senior Divisional Commercial … on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14478 of 2008(W)


1. P.V.MAMMU HAJI, S/O.ABDU, AGED 81 YEARS,
                      ...  Petitioner

                        Vs



1. SENIOR DIVISIONAL COMMERCIAL MANAGER,
                       ...       Respondent

2. CHIEF COMMERCIAL MANAGER,

                For Petitioner  :SRI.C.KHALID

                For Respondent  :SRI.M.C.CHERIAN,SC,RAILWAY CATERING

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/06/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.14478 OF 2008
               ----------------------------------------
                Dated this the 13th day of June, 2008

                            JUDGMENT

The petitioner is a licensee under the Indian Railway

Catering and Tourism Corporation for running Non Vegetarian

Refreshment Rooms in Shornur railway junction. He is aggrieved

by the steps taken by the respondents to invite tenders for

granting licence to the said Non Vegetarian Refreshment Rooms.

The petitioner has filed Ext.P7 representation in this regard. The

petitioner now confines his relief for a direction to the additional

4th respondent to consider and pass orders on the same

expeditiously.

2. I have heard the learned Standing Counsel appearing

for additional respondents 3 and 4 also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the additional 3rd respondent to

consider and pass orders on Ext.P7 as expeditiously as possible,

at any rate, within a period of one month from the date of receipt

of a copy of this judgment.

S. SIRI JAGAN, JUDGE
Acd