IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12701 of 2009(G)
1. O.G.SASIDHARAN,AGED 56 YEARS,
... Petitioner
Vs
1. THE GOVT.SECRETARY, DEPARTMENT OF LOCAL
... Respondent
2. THE CORPORATION OF COCHIN, REP.BY ITS
3. T.K.ARAVINDAKSHAN,AGED 68 YEARS,
4. T.K.BHAMINI, AGED 62 YEARS,
For Petitioner :SRI.B.RAJEEV KOYICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/04/2009
O R D E R
V.K.MOHANAN, J.
---------------------------------------
W.P.(C) No.12701 OF 2009
---------------------------------------
Dated this the 24th day of April, 2009
JUDGMENT
The petitioner is the owner of the shop in the name and
style ‘Santhivision Optics’ in the building No.C.C.XXX/1010
(Old No.XXX/227 2-A). According to the petitioner, for starting
a cycle shop in the said premises, he had applied for licence
from the Corporation for which he had remitted licence fee
and the professional tax as evidenced by Ext.P1. The grievance
of the petitioner is that thereafter, no licence has issued by the
Corporation. Therefore, he approached this court with a
prayer to issue a writ of mandamus directing the Corporation
to issue licence as prayed for.
2. I have heard the learned counsel for the petitioner as
well as the learned Standing Counsel for the Cochin
Corporation.
3. As the request for licence is pending before the
second respondent, who is the authority to consider the
request on merit and to grant the same if the petitioner is
otherwise entitled, I am not proposed to enter into the finding
W.P.(C) No.12701 of 2009
2
on merit. On the other hand, I am of the view that this writ
petition can be disposed of directing the second respondent to
dispose of Ext.P6.
4. In the result, this writ petition is disposed of
directing the second respondent to take up Ext.P6
representation after giving an opportunity of being heard to
the petitioner as well as the respondents 3 and 4. The second
respondent is further directed to dispose of the same within
one month from the date of production of copy of this
judgment by the petitioner.
The writ petition is disposed of accordingly.
V.K.MOHANAN
JUDGE
pac