High Court Kerala High Court

A.J.Foods vs The Avanur Grama Panchayath on 23 September, 2009

Kerala High Court
A.J.Foods vs The Avanur Grama Panchayath on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26603 of 2009(U)


1. A.J.FOODS,
                      ...  Petitioner

                        Vs



1. THE AVANUR GRAMA PANCHAYATH,
                       ...       Respondent

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/09/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.26603 of 2009-U

= = = = = = = = = = = = = = = = = = = = = = = =

   Dated this the 23rd day of September, 2009.

                   JUDGMENT

Notice to the respondent is dispensed with

preserving its right to seek re-hearing of this

writ petition, if aggrieved.

The petitioner filed an application for issuance

of licence under the Kerala Panchayat Raj (Issue

of licence to Dangerous and Offensive Trades and

Factories) Rules, 1996. He states that the

application not having been considered within

thirty days, he is entitled to a declaration as

to deemed licence. It is true that law provides

deeming of licence for the purpose of running a

business in accordance with law. Even if it is a

deemed licence, the sanction is only to carry on

the activity in accordance with law. However,

having regard to the nature of the activity that

WPC26603/09 -: 2 :-

the petitioner proposes, it is ordered that the

petitioner’s application for licence Ext.P1 will

be taken up, considered and orders issued within

two weeks from the date of receipt of a copy of

this judgment. All other issues are left open.

The writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/290909