IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13905 of 2010(K)
1. BIJU.P.V, S/O. VIJAYAN,
... Petitioner
2. MATHEW.N.M, S/O. MATHAI, AGED 58 YEARS,
3. MR.K.A. GEORGE, S/O. IYPE,
4. MR. MANUAL @ MANI, S/O. JOSEPH,
Vs
1. THE UDUMBANNOOR GRAMA PANCHAYATH,
... Respondent
2. THE PANCHAYATH COMMITTEE,
For Petitioner :SRI.BIJU ABRAHAM
For Respondent :SRI.V.V.RAJA
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/07/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.13905 of 2010
---------------------------------
DATED THIS THE 27th DAY OF JULY, 2010
JUDGMENT
The petitioners are seeking for a direction to the
respondents to consider Exhibits P17 to P24 appeals and stay
petitions submitted by the petitioners and drop all proceedings
against the petitioners by holding that they are entitled to
continue with the poultry farm on the basis of deemed licence.
2. The learned counsel appearing for the 1st respondent –
Panchayat submitted that subsequent to the filing of the Writ
Petition, a Sub Committee of the Panchayat was constituted to
consider various aspects and on their recommendations, licences
have been issued to petitioners 1, 3 and 4 for conducting a
poultry farm. It is submitted that the 2nd petitioner has not so far
filed an application and therefore no orders have been passed in
his favour.
3. The learned counsel for the petitioners submitted that
the 2nd petitioner has also filed an application. The same will be
verified by the Panchayat and if the 2nd petitioner files a fresh
application also, the same will be considered duly in terms of the
W.P.(C)No.13905/10 -2-
rules and appropriate orders will be passed within a period of
three weeks from the date of receipt of a copy of the application.
The Writ Petition is accordingly disposed of recording the
submission made by the learned counsel for the Panchayat that
the petitioners 1, 3 and 4 have already been granted licence. No
costs.
T.R.RAMACHANDRAN NAIR, JUDGE.
dsn