IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4211 of 2008(B)
1. PROF.MATHEWS C.VARGHESE, NEWLIGHT,
... Petitioner
Vs
1. THE KERALA STATE HUMAN RIGHTS
... Respondent
2. PROF.S.VARGHESE, MEMBER
3. RT.REV.ABRAHAM MAR POULOSE,
For Petitioner :SRI.V.BHASKARAN PILLAI
For Respondent :GOVT. PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/05/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.4211 of 2008
==================
Dated this the 20th day of May, 2008
J U D G M E N T
The petitioner’s only complaint in this writ petition is that
although in HRMP No. 1493/06/A2 before the Kerala State
Human Rights Commission, arguments were over as early as on
29.7.2007, even after ten months, no orders have been passed.
The petitioner, therefore, seeks a direction to the 1st respondent
to pass orders on the said petition expeditiously.
2. I have heard the learned standing counsel appearing
for the 1st respondent also. He would submit that the Commission
would take some more time to pass orders.
3. Accordingly, I dispose of this writ petition with a
direction to the 1st respondent to pass orders on the above said
HRMP as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2