Kerala High Court
M.Ramakrishna Pillai vs The Secretary on 6 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7306 of 2009(G)
1. M.RAMAKRISHNA PILLAI,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/03/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.7306 OF 2009
------------------------
Dated this the 6th day of March, 2009.
JUDGMENT
The petitioner seeks a direction to issue the temporary
permit granted as per Ext.P3.
2. Taking into account the fact that Ext.P3 order has been
passed by the respondent, he is directed to issue temporary
permit, as expeditiously as possible and at any rate within 2
weeks from the date of production of a copy of the judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/