Kerala High Court
Sangeetha R. vs The State Of Kerala Represented By … on 4 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11801 of 2007(E)
1. SANGEETHA R., W/O.RAJESH KUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. DIRECTOR OF INSURANCE, KERALA STATE
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/04/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.11801 OF 2007
-------------------------------------------
Dated this the 4th day of April, 2007
JUDGMENT
Heard.
Without expressing anything on merits, this writ petition is
disposed of directing that Ext.P10 shall be taken up, considered
and disposed of in accordance with law within a period of two
months from the date of receipt of a copy of this judgment. The
petitioner will be given an opportunity of pre-decisional hearing.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.