High Court Kerala High Court

Smt.Lalitha Bhai vs The Secretary on 8 October, 2007

Kerala High Court
Smt.Lalitha Bhai vs The Secretary on 8 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22462 of 2007(Y)


1. SMT.LALITHA BHAI, AGED 60,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 22462 OF 2007 Y
            = = = = = = = = = = = = = = = =

            Dated this the 8th October, 2007

                    J U D G M E N T

The grievance of the petitioner is that the

temporary permit ordered to be granted under Ext. P5

judgment is not granted. In Ext. P5 judgment this

Court had directed that until fresh orders as directed

therein are passed any application of the petitioner

for temporary permit on the route in question shall be

granted. This evidently means that if there is refusal

to pass orders on Ext. P9, such an act is in violation

of Ext. P5 judgment. If that be so, the course open to

the petitioner is to move for contempt and not yet

another writ petition.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-