Kerala High Court
Vasantha vs The Secretary on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2204 of 2008(K)
1. VASANTHA, LAKSHMI SADAN, VILAKKAD,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2204 of 2008
-------------------------------------
Dated: February 22, 2008
JUDGMENT
Ext.P1 is an application made by the petitioner praying for
parity in running time.
2. In view of Ext.P1 I dispose of this writ petition directing
that the respondent shall take a decision on Ext.P1 as expeditiously
as possible, at any rate, within six weeks from the date of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-