IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3111 of 2009(Y)
1. SHAJU.P.S.AGED 42 YEARS,
... Petitioner
Vs
1. THE STATE LEVEL EMPOWERED COMMITTEE,
... Respondent
2. THE DIVISIONAL FOREST OFFICER,CHALAKUDY.
For Petitioner :SRI.A.S.RAJENDRAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :29/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 3111 OF 2009 (U)
====================
Dated this the 29th day of January, 2009
J U D G M E N T
Petitioner submits that he has purchased a furniture manufacturing
unit which was owned by one Sri.Surendran. The said unit has an NOC
issued by the 1st respondent. On purchasing the unit covered by the
aforesaid NOC, petitioner made Ext.P4 application to the 1st respondent for
transferring the NOC in his favour. However, so far orders have not been
passed on Ext.P4. It is stated that on account of this, he is not in a
position to continue the business.
Taking into account the complaint of the petitioner regarding the
delay in considering Ext.P4, I dispose of this writ petition directing the 1st
respondent to consider and pass orders on Ext.P4 if the same has been
received and is pending, as expeditiously as possible, at any rate, within 4
weeks of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp