High Court Kerala High Court

K.Viswambharan vs State Of Kerala on 13 December, 2010

Kerala High Court
K.Viswambharan vs State Of Kerala on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36986 of 2010(W)


1. K.VISWAMBHARAN, AJI BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. GEOLOGIST,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/12/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NO. 36986 OF 2010
                =====================

          Dated this the 13th day of December, 2010

                          J U D G M E N T

According to the petitioner, Ext.P5 application has been

made by him for obtaining licence under the Explosives Rules,

2008. It is stated that the said application along with other

documents are pending before the 2nd respondent. Complaining of

delay in passing orders on Ext.P5, the writ petition has been filed.

2. Now that according to the petitioner, Ext.P5 application

together with all documents have been produced by him and that

the same is pending before the 2nd respondent, it is directed that

the 2nd respondent will take appropriate action in the matter. This

the 2nd respondent shall do as expeditiously as possible, at any

rate within 8 weeks of production of a copy of this judgment along

with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp