High Court Kerala High Court

P.Virgini vs The Secretary on 10 July, 2008

Kerala High Court
P.Virgini vs The Secretary on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14162 of 2008(J)


1. P.VIRGINI, SANTHI BHAVAN,
                      ...  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 :10/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

                   = = = = = = = = = = = = = =
                   W.P.(C) No. 14162 OF 2008 (J)
                   = = = = = = = = = = = = = =


                Dated this the 10th day of July 2008


                             J U D G M E N T

Ext. P1 is an application filed by the petitioner for revision of

his own timings. In this writ petition what is complained of is that

orders on Ext. P1 has not been passed by the respondent.

2. Learned Govt. Pleader, however, submits that in the timing

conference convened pursuant to the judgment of this Court in

W.P.(C) No.14017/07, the operators of he route, including the

petitioners have participated and therefore nothing survives to be

considered in Ext. P1. Be that as it may, now that the petitioner had

filed an application it is incumbent on the part of the respondent to

pass orders thereon. This, the respondent shall do as expeditiously

as possible, at any rate within 8 weeks of production of a copy of

this judgment.

ANTONY DOMINIC
JUDGE
jan/-