IN THE HIGH COURT OF KERALA AT ERNAKULAM WP(C).No. 32706 of 2008(R) 1. N.J.JAMES, MANAGING PARTNER, NEERAKKAL ... Petitioner Vs 1. THE PRESIDENT, ELANJI PANCHAYAT, ... Respondent 2. THE ELANJI GRAMA PANCHAYAT, ELANJI 3. P.A.JOSEPH, OLICKAL HOUSE, MONIPPALLI.PO For Petitioner :SRI.V.G.ARUN For Respondent : No Appearance The Hon'ble MR. Justice S.SIRI JAGAN Dated :10/11/2008 O R D E R S.SIRI JAGAN, J ================== W.P(C)No.32706 of 2008 ================== Dated this the 10th day of November, 2008. J U D G M E N T
Adv.P.Ramakrishnan takes notice on behalf of
respondents 1 and 2. Adv. Biji Mathew takes notice on behalf
of the 3rd respondent.
The petitioner in the writ petition intends to start a
crusher unit in his property. The petitioner has filed an
application for licence in respect of the same. The grievance of
the petitioner is that the application for licence is not being
considered by the 2nd respondent – Panchayat. The standing
counsel for the Panchayat would submit that the application
for licence is not being considered because of the pendency of
the W.P.(C)No. 26540/2008 filed by the 3rd respondent in
respect of the establishment of the unit. I have today disposed
of the said writ petition and as such there cannot be any
objection in considering the application filed by the petitioner
for licence.
2. I have heard the learned counsel for the 3rd respondent
also.
W.P(C)No.32706 of 2008 – 2 –
In the facts and circumstances of the case, the writ
petition is disposed of with a direction to the 2nd respondent to
consider and pass appropriate orders on the application for
licence stated to have been submitted by the petitioner, after
affording an opportunity of being heard to the petitioner as
well as the 3rd respondent, as expeditiously as possible, at any
rate, within one month from the date of receipt of a copy of this
judgment.
S.SIRI JAGAN, JUDGE
rhs