IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5637 of 2008(U)
1. T.D.SEBASTIAN, AGED 40, S/O. DEVASSY,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2008
O R D E R
ANTONY DOMINIC, J.
-----------------------------------------------
W.P.(C) No. 5637 OF 2008
-----------------------------------------------
Dated this the 19th day of March, 2008
JUDGMENT
Ext.P3 is a request made by the petitioner for revision of his
own timings. The complaint in this writ petition is regarding the
delay in considering Ext.P3. If as stated by the petitioner, Ext.P3
request has been received by the respondent, the respondent
shall take up, consider and pass orders thereon. This shall be
done as expeditiously as possible at any rate within eight weeks of
production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
ttb
WPC No. 6246 OF 2008
2