IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13736 of 2010(N)
1. J.SREEMATHY, W/O.MURALEEDHARAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE ADDITIONAL DISTRICT MAGISTRATE,
3. THE TAHASILDAR,
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.K.SANIL KUMAR, ADDL.CGSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 13736 OF 2010
=====================
Dated this the 4th day of February, 2011
J U D G M E N T
The writ petition was filed seeking to quash Exts.P6 and P10
whereby application made by the petitioner for renewal of
explosives licence was declined. According to the respondents, in
the absence of the petitioner having applied for AE-2 and LE-2
licences, renewal could not have been sought.
2. During the pendency of this writ petition, petitioner
submitted Ext.P11 application in Form AE-2 and for licence in
Form LE-2 under the Explosives Rules, 2008. According to the
petitioner, as per Ext.P12, application have been accepted by the
1st respondent on 8/11/2010.
3. Now that these applications are pending, it is for the 1st
respondent to consider the applications in the light of the
provisions of the Explosives Rules. This the 1st respondent shall
do, as expeditiously as possible, at any rate within 6 weeks of
production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp