IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6383 of 2008(I)
1. THE PRINCIPAL, N.I.INSTITUTE OF
... Petitioner
Vs
1. THE DIRECTOR OF TRAINING,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 6383 OF 2008 I
= = = = = = = = = = = = = = = =
Dated this the 25th February, 2008
J U D G M E N T
Ext. P1 is a circular issued by the 1st respondent increasing the
salary of staff, without enhancing the fee. On receipt of Ext. P1,
petitioner filed Ext. P2 seeking clarification on Ext. P1. Petitioner
submits that orders have not been passed on Ext. P2 and hence this
writ petition. If Ext. P2 has been received by the 1st respondent and
the same is pending, the 1st respondent shall consider the same and
pass orders thereon as expeditiously as possible, at any rate within
4 weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-