Kerala High Court
Joyachan Mathew vs The Secretary on 26 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25735 of 2009(J)
1. JOYACHAN MATHEW, PUTHUSSERIYIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) No. 25735 of 2009
.................................................
Dated this the 26th day of October, 2009
J U D G M E N T
The petitioner filed Ext.P3 application for temporary permit.
Petitioner’s grievance is that the same is not being considered by
the respondent.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the respondent to consider and
pass orders on Ext.P3 application for temporary permit in
accordance with law, as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE
rhs