IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15020 of 2008(K)
1. ZAKHIER HUSSAIN, ADVOCATE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE LAW SECRETARY,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :16/09/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).15020 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of September, 2008
JUDGMENT
The only relief pressed for by the
petitioner is a time bound disposal of Ext.P1
application.
2. I heard learned Government Pleader in
this regard.
In the result, the writ petition is
disposed of directing the 2nd respondent to
consider the application submitted by the
petitioner for appointment as Notary and take a
decision, in terms of the provisions of the
Notaries Act, within a period of three months from
the date of receipt of a copy of this judgment.
Sd/-
(V.GIRI)
JUDGE.
sk/-
//true copy//
P.S. To Judge