IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25102 of 2008(L)
1. P.B.SUBAIR, S/O.BAHARI, POOVATHUNGAL
... Petitioner
Vs
1. THE SECRETARY, VENGOOR GRAMA PANCHAYATH,
... Respondent
2. THE DIRECTOR OF MINING AND GEOLOGY,
3. THE GEOLOGIST, DISTRICT OFFICE,
4. THE REVENUE DIVISIONAL OFFICE,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 25102 OF 2008 L
====================
Dated this the 20th day of August, 2008
J U D G M E N T
Petitioner is running a quarry and even according to the
petitioner, an application made to the 1st respondent for licence is
pending without orders. In the meantime, functioning of the
quarry has been stopped by Ext.P5 stop memo and thereupon the
petitioner submitted Ext.P6 representation,requesting to expedite
orders on his application for licence. Even as Ext.P6 did not
evoke any response from the 1st respondent, this writ petition has
been filed challenging Ext.P5 and for expediting orders on the
application for licence.
2. If as stated by the petitioner, an application for licence
has been received as claimed by him in Ext.P6, there is no reason
why the Panchayat should not pass orders thereon on an
expeditious basis.
3. Therefore, the writ petition is disposed of directing
that the 1st respondent shall take up, consider and pass orders if
a proper and valid application for licence has been received from
WPC 25102/08
:2 :
the petitioner as claimed by him. It is directed that order shall
be passed, as expeditiously as possible, at any rate within 3
weeks of production of a copy of this judgment.
Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the
1st respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp