IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18248 of 2008(V)
1. K.K.ABDUL RAHMAN, S/O.KOCHU MOHAMMED,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------------
W.P.(C).NO.18248/2008
-----------------------------------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
In this writ petition, the petitioner submits that he has
already been granted regular permit subject to settlement of
timings. It is submitted that, until permit is issued, he is
entitled to get temporary permit and that he was operating
on that basis. Ext.P4 is the latest application that has been
made and orders have not been passed so far and that is
complained of in this writ petition.
Taking into account the aforesaid case of the petitioner,
the writ petition is disposed of directing that the respondent
shall take up, consider and pass orders on Ext.P4 as
expeditiously as possible and at any rate within 3 weeks
from the date of production of a copy of this judgment.
Petitioner shall produce a copy of the judgment before
the respondent for compliance.
ANTONY DOMINIC
JUDGE
vi
2