IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26603 of 2009(U)
1. A.J.FOODS,
... Petitioner
Vs
1. THE AVANUR GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.K.JAYAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/09/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.26603 of 2009-U
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of September, 2009.
JUDGMENT
Notice to the respondent is dispensed with
preserving its right to seek re-hearing of this
writ petition, if aggrieved.
The petitioner filed an application for issuance
of licence under the Kerala Panchayat Raj (Issue
of licence to Dangerous and Offensive Trades and
Factories) Rules, 1996. He states that the
application not having been considered within
thirty days, he is entitled to a declaration as
to deemed licence. It is true that law provides
deeming of licence for the purpose of running a
business in accordance with law. Even if it is a
deemed licence, the sanction is only to carry on
the activity in accordance with law. However,
having regard to the nature of the activity that
WPC26603/09 -: 2 :-
the petitioner proposes, it is ordered that the
petitioner’s application for licence Ext.P1 will
be taken up, considered and orders issued within
two weeks from the date of receipt of a copy of
this judgment. All other issues are left open.
The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/290909