High Court Kerala High Court

Joseph vs Varandrappilly Gramapanchayat on 23 March, 2009

Kerala High Court
Joseph vs Varandrappilly Gramapanchayat on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4328 of 2009(M)


1. JOSEPH, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. VARANDRAPPILLY GRAMAPANCHAYAT,
                       ...       Respondent

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/03/2009

 O R D E R
                               S.SIRI JAGAN, J.
                       ==================
                         W.P(C).No.4328 of 2009
                       ==================
                 Dated this the 23rd day of March, 2009
                               J U D G M E N T

The petitioner is running a poultry farm within the jurisdiction of

respondent-Panchayat. According to the petitioner, he had a licence for

running the same. He claims that he has filed an application for

renewal of the licence, which has not been considered by the

respondent-Panchayat yet. It is under the above circumstances the

petitioner has filed this writ petition seeking the following reliefs:

“I. Issue a writ in the nature of mandamus commanding the 1st (sic)
respondent to consider and pass orders on Ext.P8 application filed
by the petitioner for granting license to conduct the business and
until then not to interfere with the business of the petitioner.

II. Issue such other orders, writs or directions as are deemed fit by
this Hon’ble Court.”

However, the petitioner now submits that subsequently he has filed

Ext.P11 representation before the respondent and for the present, he

would be satisfied with a direction to respondent-Panchayat to consider

and pass orders on Ext.P11 expeditiously.

2. I have heard the learned counsel appearing for the

respondent also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the respondent consider and pass

orders on Ext.P11, as expeditiously as possible, at any rate, within

three weeks from the date of receipt of a certified copy of this

judgment, after affording an opportunity of being heard to the

petitioner.

Sd/-

sdk+                                                   S.SIRI JAGAN, JUDGE
         ///True copy///


                                 P.A. to Judge

2