High Court Kerala High Court

T.P.Andru vs The Secretary on 9 January, 2007

Kerala High Court
T.P.Andru vs The Secretary on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30826 of 2006(T)


1. T.P.ANDRU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :09/01/2007

 O R D E R
                              P.R.RAMAN, J.

                        ```````````````````````````

                     W.P.(C) NO. 30826 OF 2006

                        ```````````````````````````

             Dated this the 9th day of January, 2007


                              J U D G M E N T

The limited prayer made in this writ petition is for revising

the timings as per Exhibit P2 request and hear the petitioner

before final orders are passed.

2. Learned Government Pleader appearing on behalf of

the State would submit that his request was already considered

and an order was passed on 16/11/2006.

3. According to the petitioner, the order has not been

served on him. If so, the concerned authorities shall give a copy

of the order to the petitioner on petitioner producing copy of this

judgment. Without prejudice to the right of the petitioner to

challenge the said order, this writ petition is closed.

Writ petition is closed.

P.R.RAMAN, JUDGE

Rp