High Court Kerala High Court

K.K.Abdul Rahman vs The Secretary on 27 June, 2008

Kerala High Court
K.K.Abdul Rahman vs The Secretary on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18248 of 2008(V)


1. K.K.ABDUL RAHMAN, S/O.KOCHU MOHAMMED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/06/2008

 O R D E R
                      ANTONY DOMINIC, J

  -----------------------------------------------------------------
                     W.P.(C).NO.18248/2008
  -----------------------------------------------------------------
             Dated this the 27th day of June, 2008


                            JUDGMENT

In this writ petition, the petitioner submits that he has

already been granted regular permit subject to settlement of

timings. It is submitted that, until permit is issued, he is

entitled to get temporary permit and that he was operating

on that basis. Ext.P4 is the latest application that has been

made and orders have not been passed so far and that is

complained of in this writ petition.

Taking into account the aforesaid case of the petitioner,

the writ petition is disposed of directing that the respondent

shall take up, consider and pass orders on Ext.P4 as

expeditiously as possible and at any rate within 3 weeks

from the date of production of a copy of this judgment.

Petitioner shall produce a copy of the judgment before

the respondent for compliance.

ANTONY DOMINIC
JUDGE
vi

2