IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9701 of 2008(E)
1. V. BALAKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMISSIONER OF LAND REVENUE
3. ADDITIONAL DISTRICT MAGISTRATE,KASARGOD.
4. MR. P.P.RAMACHANDRAN,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 9701 OF 2008
= = = = = = = = = = = = =
Dated this the 3rd day of June, 2008.
J U D G M E N T
The petitioner is aggrieved by grant of gun licence to the 4th
respondent. He had earlier approached this Court and this Court
directed him to file an appeal. Pursuant to the appeal, the matter was
remanded, but the original authority rejected the petitioner’s
contention. Now the petitioner has filed Ext.P11 appeal before the 2nd
respondent. The petitioner seeks a direction to the 2nd respondent to
consider and pass orders on Ext.P11 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and pass
orders on Ext.P11 as expeditiously as possible at any rate within three
months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner as well as 4th
respondent.
S.SIRI JAGAN, JUDGE
bkn/-