Kerala High Court
Sailaja Vijayan vs State Of Kerala on 18 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1618 of 2011(B)
1. SAILAJA VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE ASSISTANT CONTROLLER,
For Petitioner :SRI.J.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.1618 OF 2011(B)
--------------------------------------------------
Dated this the 18th day of January, 2011
J U D G M E N T
The only order that is sought for by the petitioner is a
direction to the 2nd respondent to act upon Ext.P14 where
petitioners has requested to test the dispenser in his petroleum
retail outlet and seal it for starting a new one.
2. Having regard to the complaint of the petitioner that
there is inaction on Ext.P4, it is directed that on the production of
a copy of the judgment, the 2nd respondent will consider and pass
orders on Ext.P14 as expeditiously as possible and at any rate
within 2 weeks from the date of production of a copy of the
judgment along with a copy of the writ petition.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :