IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 99 of 2011(J)
1. T.P.RAJAN, S/O.KUTTAYI,
... Petitioner
2. MIDHILI P., W/O.LATE MADHAVAN,
3. P.RAVEENDRAN, S/O.P.RAMAN,
4. AHAMMED MUSTHAFA T.K.,
5. A.P.BALAN, S/O.THAMARAN,
Vs
1. STATE OF KERALA,
... Respondent
2. CHIEF CONSERVATOR OF FORESTS
3. CENTRAL EMPOWERED COMMITTEE,
4. DIVISIONAL FOREST OFFICER,
5. DEPUTY CHIEF ENGINEER,
For Petitioner :SRI.THAMPAN THOMAS
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/02/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 99 OF 2011
=====================
Dated this the 7th day of February, 2011
J U D G M E N T
According to the petitioners, they are running carpentry
units. It is their case that, they applied for NOC to the 2nd
respondent and that during the pendency of the applications, they
have been directed not to function the units. It is complaining of
the above, the writ petition has been filed.
2. Learned Government Pleader, who has obtained
instructions in the matter submits that, as far as the first
petitioner is concerned, his application has been considered by
the 2nd respondent on 20/10/2010 and that order on the
application will be communicated to him. In so far as the
remaining petitioners are concerned, it is stated that their
applications are being searched out.
3. It is a fact that, as at present, the establishments of the
petitioners are running units. Therefore, if as stated by the
petitioners, applications have been made and are pending, it is
necessary that orders thereon should be passed and
communicated to them, Therefore, it is directed that, if
WPC No. 99/11
:2 :
applications made by the petitioners have been received and are
pending, those applications will be considered and orders will be
communicated to them and that until then, status quo as on date
will be maintained.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp