IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26259 of 2007(A)
1. K.KRISHNADAS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/08/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 26259 OF 2007
====================
Dated this the 31st day of August, 2007
J U D G M E N T
Heard.
2. The request of the petitioner for temporary permit
in continuation of the existing temporary permit shall be
taken up, considered and disposed of in accordance with
law, within one month. Pending such consideration, he be
permitted to continue, if vacancy is available. The request of
the petitioner would be considered along with other
applications, if any, pending for the said vacancy, strictly in
accordance with law.
3. The writ petition is disposed of with the above
direction.
Petitioner shall produce a copy of this judgment before
the respondent for compliance.
ANTONY DOMINIC, JUDGE.
Rp