High Court Kerala High Court

Gafoor vs The Secretary on 11 March, 2009

Kerala High Court
Gafoor vs The Secretary on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7492 of 2009(E)


1. GAFOOR, S/O.ALAVI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2009

 O R D E R
                      ANTONY DOMINIC, J.
                      ==============
                W.P.(C) NO. 7492 OF 2009 (F)
                ====================

          Dated this the 11th day of March, 2009

                         J U D G M E N T

Ext.P2 is an application made by the petitioner for

respondent-issue of a temporary permit and orders have not been

passed and therefore the writ petition is filed.

2. In view of the above, I direct the respondent to pass

orders on Ext.P2, 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
Rp