IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29074 of 2007(J)
1. LENI KURIAKOSE,AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REP.BY ITS SECRETARY
... Respondent
2. MANAKKADU GRAMA PANCHAYATH,
3. SECRETARY,MANAKKADU GRAMA PANCHAYAT,
4. ENVIRONMENTAL ENGINEER,
For Petitioner :SRI.GEORGE MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :01/10/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.29074 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 1st October, 2007
JUDGMENT
I do not propose to go into the merits of the matter. The
grievance of the petitioner is that even though the petitioner has
submitted all necessary consents and permits and No Objection
Certificates in the matter of his application for licences for the
conduct of a piggery, dairy farm and poultry farm, the 2nd respondent-
Panchayat is going to close down his unit on the reason that licences
have not been issued. Exts.P5 and P5(a) applications for renewal of
licence are seen pending before respondents 2 and 3. The third
respondent will take up Exts.P5 and P5(a) immediately, hear the
petitioner and pass orders on those applications taking into account
Ext.P11 and all other relevant documents some of which are
produced along with the Writ Petition, at the earliest and at any rate
within two weeks of receiving copy of this judgment as well as copy
of the Writ Petition and all the exhibits. Till such time as decision is
taken on Exts.P5 and P5(a), respondents 2 and 3 will permit the
petitioner to maintain status quo as obtaining today as regards the
piggery, the dairy farm and the poultry farm.
The Writ Petition is disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE
W.P.C.No. - 2 -