Kerala High Court
T.Radhakrishnan vs The Secretary on 24 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5833 of 2009(Y)
1. T.RADHAKRISHNAN, S/O.K.D.THANKAPPAN
... Petitioner
Vs
1. THE SECRETARY
... Respondent
2. VIJAYAKUMAR, 8/437, MADHAVAPPILLIL HOUSE
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 5833 OF 2009 (Y)
====================
Dated this the 24th day of February, 2009
J U D G M E N T
Ext.P4 is an application made by the petitioner seeking revision of
his running time in parity with other operators. The complaint is regarding
the delay in passing orders on Ext.P4.
In view of this, the writ petition is disposed of directing that if Ext.P4
has been received and is pending, orders shall be passed, as expeditiously
as possible, at any rate within 8 weeks of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
Rp