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