High Court Kerala High Court

Ziyad vs The Secretary on 21 December, 2009

Kerala High Court
Ziyad vs The Secretary on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32554 of 2009(L)


1. ZIYAD, S/O.MOHAMMEDALI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/12/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                       W.P.(C).No. 32554 of 209

                     ==================

              Dated this the 21st day of December, 2009

                            J U D G M E N T

The petitioner has filed Ext.P1 application for a temporary

permit, pending renewal of the regular permit, which expired in 2007.

The petitioner’s grievance is that the same is not being considered by

the respondent, although the same was filed on 30.10.2009.

2. I have heard th learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the respondent to consider and pass

appropriate orders on Ext.P1, as expeditiously as possible, at any rate,

within one month from the date of receipt of a certified copy of this

judgment.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge