IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35445 of 2010(E)
1. T.RAMKUMAR, AGED 51 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE VILLAGE OFFICER,
For Petitioner :SRI.R.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C).No.35445 of 2010
-------------------------------
Dated this the 26th day of November, 2010.
J U D G M E N T
According to the petitioner, he made Ext.P3 application to
the 2nd respondent, for issuing a certificate similar to Ext.P2. His
grievance is that, despite the application, orders are not passed
on Ext.P3.
Having regard to the limited grievance of the petitioner, I
direct the respondents to consider Ext.P3 request of the
petitioner and pass orders thereon, within 4 weeks from the date
of receipt of a copy of this judgment.
Writ petition is disposed of accordingly.
ANTONY DOMINIC,
Judge.
ami/