IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34349 of 2006(L)
1. T.ABDUL HAMEED
... Petitioner
Vs
1. THE STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/12/2006
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No. 34349 OF 2006
--------------------------------------------
Dated this the 21st day of December,2006.
JUDGMENT
The only prayer pressed by the learned counsel for the petitioner
is that a decision be taken on Ext.P5 by the first respondent.
2. I heard learned Government Pleader also.
3. The writ petition is disposed of directing the first
respondent to take a decision on Ext.P5 in accordance with law after
hearing the petitioner within a period of two months from the date of
receipt of a copy of this judgment. I leave open the contentions of the
petitioner.
Writ petition is disposed of as above.
K.M.JOSEPH.
JUDGE.
sv.