IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31532 of 2010(N)
1. THOMAS MATHAI, CHENKULATHU HOUSE,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
For Petitioner :SRI.JACOB P.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31532 OF 2010 (N)
=====================
Dated this the 14th day of October, 2010
J U D G M E N T
Petitioner made Ext.P1 application before the respondent for
LE-3 licence under the Explosives Rules. In this writ petition, he
complains that despite having made the application way back on
5/8/2009 and despite Exts.P2 and P3 reports of the
Superintendent of Police and Tahsildar, orders on Ext.P1 have not
been passed. It is with this grievance, the writ petition is filed.
In view of the above, the writ petition is disposed of
directing the respondent to pass orders on Ext.P1 duly adverting
to Exts.P2 and P3 referred to above and as expeditiously as
possible, at any rate within 6 weeks of production of a copy of this
judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp