IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29858 of 2007(D)
1. ANNAMMA MATHEW,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/10/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 29858/2007
--------------------
Dated this the 19th day of October, 2007
JUDGMENT
Ext.P1 is an application filed by the petitioner
for temporary permit. Subsequently modification of
Ext.P1 has been sought for by the petitioner by Ext.P2.
Grievance of the petitioner is that Ext.P1 as sought to be
modified by Ext.P2, has not been considered till date.
2. In view of the pendency of Exts.P1 and P2
before the respondent, I dispose of this writ petition
directing the respondent to consider Exts.P1 and P2 and
pass orders thereon, as expeditiously as possible at any
rate within a period of four weeks from the date of receipt
of a copy of this judgment.
3. Petitioner shall produce a copy of this judgment
before the respondent for compliance.
ANTONY DOMINIC
Judge
mrcs