IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27071 of 2007(W)
1. O.PRADEEPAN,
... Petitioner
Vs
1. SECRETARY RTA, KANNUR.
... Respondent
2. MANAGING DIRECTOR,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 27071 OF 2007
====================
Dated this the 20th day of September, 2007
J U D G M E N T
Ext.P2 is an application filed by the petitioner for
temporary permit. Learned Government Pleader points that
it is a scheme covered area. Be that as it may, now that the
petitioner claims that he has made Ext.P2, if the same has
been received and is pending as on today, it will be
considered and orders thereon shall be passed within six
weeks from the date of receipt of a copy of this judgment.
Before final orders are passed, notice shall be given to the
2nd respondent also.
Petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp