Kerala High Court
Rahmath Nazar vs The Secretary on 24 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9355 of 2009(L)
1. RAHMATH NAZAR,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.9355 OF 2009
------------------------
Dated this the 24th day of March, 2009.
JUDGMENT
Ext.P1 is an application made by the petitioner for
revision of his own timings in respect of the stage carriage
bearing registration No.KL-6B-4383. The complaint in this
writ petition is regarding the delay in passing orders on
Ext.P1.
Taking into account the case of the petitioner regarding
the pendency of Ext.P1, the writ petition is disposed of
directing that, if Ext.P1 has been received and is pending, the
respondent shall consider and pass orders on Ext.P1, as
expeditiously as possible and at any rate within 3 months from
the date of production of a copy of the judgment.
(ANTONY DOMINIC)
vi JUDGE
vi/