Kerala High Court
T.P. Johny vs The Secretary on 19 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4951 of 2008(M)
1. T.P. JOHNY, THARAKAN HOUSE
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
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. 4951 OF 2008
-----------------------------------------------
Dated this the 19th day of March, 2008
JUDGMENT
Ext.P1 is an application made by the petitioner for revision
of his own timing. His complaint in this writ petition is regarding
the delay in considering the same. If as stated by the petitioner,
Ext.P1 has been received and that the same is pending before by
the 1st respondent, orders on Ext.P1 shall be passed 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