High Court Kerala High Court

Thomas Thomas vs Union Of India on 30 July, 2009

Kerala High Court
Thomas Thomas vs Union Of India on 30 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19114 of 2009(H)


1. THOMAS THOMAS, AGED 89 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/07/2009

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN, J.

            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P. (C) No. 19114 OF 2009
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 30th day of July, 2009

                           J U D G M E N T

Read interim order dated 8.7.2009.

2. Following the aforesaid order, the learned

Government Pleader states that the State Government has

already recommended the case of the petitioner and has

forwarded the necessary papers to the first respondent for

consideration.

3. Accordingly, it is ordered that the first respondent

will do the needful at the earliest having regard to the fact that

the petitioner is nearing 90 years of age.

Writ petition is ordered accordingly leaving open the

other issues.

(THOTTATHIL B. RADHAKRISHNAN, JUDGE)

jma