High Court Kerala High Court

M.Ramakrishna Pillai vs The Secretary on 6 March, 2009

Kerala High Court
M.Ramakrishna Pillai vs The Secretary on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7306 of 2009(G)


1. M.RAMAKRISHNA PILLAI,
                      ...  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 :06/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.7306 OF 2009
              ------------------------
            Dated this the 6th day of March, 2009.

                         JUDGMENT

The petitioner seeks a direction to issue the temporary

permit granted as per Ext.P3.

2. Taking into account the fact that Ext.P3 order has been

passed by the respondent, he is directed to issue temporary

permit, as expeditiously as possible and at any rate within 2

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

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/