IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8036 of 2008(F)
1. PHARMACEUTICAL SOCIETY OF KERALA,
... Petitioner
2. T.PRABHAKARAN, S/O.AMBADI KUNHI,
Vs
1. THE ASSISTANT DRUGS CONTROLLER,
... Respondent
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8036 OF 2008 F
====================
Dated this the 18th day of March, 2008
J U D G M E N T
In this writ petition, all that the petitioner prays for is a direction to
the respondent to consider and pass orders on Ext.P3 application made by
them for Drug licence.
2. Having regard to the limited nature of the relief sought for,
this writ petition is disposed of directing the respondent to consider and
pass orders on Ext.P3. This shall be done, as expeditiously as possible, at
any rate within four weeks of production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp