High Court Kerala High Court

J.Riyasudheen vs The Secretary on 26 February, 2009

Kerala High Court
J.Riyasudheen vs The Secretary on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6191 of 2009(P)



1. J.RIYASUDHEEN
                      ...  Petitioner

                        Vs

1. THE SECRETARY,R.T.A.,PALAKKAD
                       ...       Respondent

                For Petitioner  :SRI.STALIN PETER DAVIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2009

 O R D E R
                       ANTONY DOMINIC,J.
                 -----------------------
                   W.P.(C).No. 6191 OF 2009
                ------------------------
            Dated this the 26th day of February, 2009.

                           JUDGMENT

Ext.P1 is stated to be an application made by the

petitioner for grant of temporary permit. Complaining of

delay in passing orders on Ext.P1 that this writ petition has

been filed.

Taking into account the above grievance, the writ petition

is disposed of directing that, if Ext.P1 application has been

received and is still pending, the respondent shall consider the

same and pass orders thereon, as expeditiously as possible

and at any rate within 4 weeks from the date of production of

a copy of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/