IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37910 of 2008(K)
1. SABEESH P.M., AGED 31 YEARS,(PROPRIETOR)
... Petitioner
Vs
1. GEOLOGIST, DEPARTMENT OF MINING &
... Respondent
2. JOINT DIRECTOR OF AGRICULTURE,THRISSUR
3. REVENUE DIVISIONAL OFFICER, THRISSUR
4. CIRCLE INSPECTOR OF POLICE
5. CIRCLE INSPECTOR OF POLICE
6. CIRCLE INSPECTOR OF POLICE
7. CIRCLE INSPECTOR OF POLICE
8. SUB INSPECTOR OF POLICE
9. SUB INSPECTOR OF POLICE
10. SUB INSPECTOR OF POLICE
11. SUB INSPECTOR OF POLICE
12. SUB INSPECTOR OF POLICE
13. SUB INSPECTOR OF POLICE
14. SUB INSPECTOR OF POLICE
15. SUB INSPECTOR OF POLICE
16. SUB INSPECTOR OF POLICE
17. SUB INSPECTOR OF POLICE
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.37910 /2008
------------------------
Dated this the Ist day of January, 2009.
JUDGMENT
Petitioner states that he applied to the first
respondent for a sand dealer’s licence. According to the
petitioner, the first respondent has forwarded his
application to respondents 2 and 3 under the cover of
Exts.P8 and P9 calling for their report. The report has not
so far been made and as a result there of final orders on
Ext.P7 have not been passed. It is with this grievance this
writ petition is filed.
2. Taking into account the aforesaid complaint of the
petitioner, the writ petition is disposed of directing that, if
as stated by the petitioner respondents 2 and 3 have
received intimation from the first respondent, calling for
their report on Ext.P7, the aforesaid respondents shall
forward their report as expeditiously as possible and at any
/2/
rate within 4 weeks from the date of production of a copy of
the judgment.
3. On receipt of the report as above, the first respondent
shall take up a final decision on Ext.P7 in the light of the
report, as expeditiously as possible and at any rate within 4
weeks thereafter.
Petitioner shall produce a copy of the judgment along
with a copy of the writ petition before the respondents 1 to 3
for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
/2/