High Court Kerala High Court

Surendran.M vs The Secretary on 23 July, 2008

Kerala High Court
Surendran.M vs The Secretary on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20012 of 2008(G)


1. SURENDRAN.M, S/O.A.M.MEENAPPAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                             No. 20012 OF 2008 G
                     = = =


                Dated this the 23rd day of July 2008


                             J U D G M E N T

Ext. P1 application is made by the petitioner for revision in

running time. The complaint is regarding the delay in considering

and passing orders on Ext. P1. If, as stated Ext. P1 has been

received and is pending before the respondent, the respondent shall

take up Ext. P1 and pass appropriate orders thereon as

expeditiously as possible, at any rate within 8 weeks of production

of a copy of this judgment.

2. Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-