Kerala High Court
S.Sureshkumar vs The Secretary on 20 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20966 of 2007(U)
1. S.SURESHKUMAR, AMBELI VEEDU,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/08/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 20966 OF 2007
-------------------------------------
DATED THIS THE 20th DAY OF AUGUST, 2007
JUDGMENT
The petitioner seeks consideration of Ext.P3 application for
temporary permit. The learned Government pleader submits that his
application for regular permit itself was rejected and therefore the
question of considering his application for temporary permit does not
arise. Whatever be the reasons, to me it appears that the respondent
shall pass an order on Ext.P3. This shall be done within a period of
two months from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd