IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38450 of 2010(E)
1. SARASAMMA P.N.,AGED 50 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/12/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 38450 of 2010 E
```````````````````````````````````````````````````````
Dated this the 23rd day of December, 2010
J U D G M E N T
Petitioner submits that for obtaining explosive
licence, he needs NOC from the District Collector. According
to him, for that purpose, he made an application to the District
Collector and that the said application is pending. It is stated
that orders are not passed thereon even after having received
Exts.P2 and P3 reports.
2. Taking note of the complaint of the petitioner
regarding the pendency of the application, I direct the second
respondent to consider and pass orders on the application, if
any, made by the petitioner, in the light of the reports that are
received. This shall be done as expeditiously as possible and
at any rate, within eight weeks from the date of production of
a copy of this judgment along with a copy of the writ petition.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks