IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22462 of 2007(Y)
1. SMT.LALITHA BHAI, AGED 60,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 22462 OF 2007 Y
= = = = = = = = = = = = = = = =
Dated this the 8th October, 2007
J U D G M E N T
The grievance of the petitioner is that the
temporary permit ordered to be granted under Ext. P5
judgment is not granted. In Ext. P5 judgment this
Court had directed that until fresh orders as directed
therein are passed any application of the petitioner
for temporary permit on the route in question shall be
granted. This evidently means that if there is refusal
to pass orders on Ext. P9, such an act is in violation
of Ext. P5 judgment. If that be so, the course open to
the petitioner is to move for contempt and not yet
another writ petition.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-