High Court Kerala High Court

T.Bhaskaran vs Secretary on 7 April, 2010

Kerala High Court
T.Bhaskaran vs Secretary on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12030 of 2010(C)



1. T.BHASKARAN
                      ...  Petitioner

                        Vs

1. SECRETARY,AMBALAPPARA GRAMA PANCHAYATH
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/04/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                W.P.(C) NO.12030 OF 2010 (C)
             --------------------------------------------------
            Dated this the 7th day of April, 2010

                          J U D G M E N T

The prayer sought in this writ petition is to direct

consideration of Ext.P9 application made by the petitioner for

renewal of his licence. It is now reported by the learned counsel

for the petitioner that the licence application has since been

rejected.

2. If that be so, the remedy of the petitioner is to file an

appeal under Sections 12 and 13 of the D&O Rules, before the

Green Channel Committee.

With that liberty to the petitioner the writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/