IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19964 of 2008(B)
1. JAMES P.P, AGED 45 S/O PAILY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE MULAMTHURUTHY GRAMA PANCHAYAT,
3. THE HEALTH OFFICER,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/07/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 19964 OF 2008 B
====================
Dated this the 2nd day of July, 2008
J U D G M E N T
Petitioner is the owner of a poultry farm. In this writ petition what is
sought for by the petitioner is to direct the 2nd respondent to consider and
pass orders on Exts. P3 and P4 applications made by him for obtaining
necessary licence under the Kerala Panchayat Raj Act.
2. In view of the limited relief that is sought for by the petitioner,
I see no justification to decline the relief.
3. Accordingly, the writ petition is disposed of directing that the
2nd respondent shall take up and consider Exts. P3 and P4 and pass orders
thereon, as expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp