High Court Kerala High Court

Sulfath vs The Chief Conservator Of Forests on 4 December, 2009

Kerala High Court
Sulfath vs The Chief Conservator Of Forests on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15824 of 2009(W)


1. SULFATH, W/O.LIAKATH ALI,
                      ...  Petitioner

                        Vs



1. THE CHIEF CONSERVATOR OF FORESTS,
                       ...       Respondent

                For Petitioner  :SRI.M.C.JOHN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/12/2009

 O R D E R
                         P.N.RAVINDRAN, J.
                         ---------------------------
                     W.P.(C) No. 15824 OF 2009
                          --------------------------
              Dated this the 4thday of December, 2009

                           J U D G M E N T

The petitioner, who has applied for a no objection certificate to

start a wood based industry has filed this writ petition aggrieved by

the delay on the part of the competent authority in taking steps to

consider and pass orders on his application.

The learned Government Pleader appearing for the

respondents submits on instructions that the State Level Committee

will consider the petitioner’s application and take a decision thereon

expeditiously. In the light of the said submission, I dispose of this

writ petition with a direction to the State Level Committee for wood

based industries to consider the petitioner’s application for grant of a

no objection certificate and take a decision thereon expeditiously

and in any event within four months from today.

P.N.RAVINDRAN, JUDGE

vps