High Court Kerala High Court

Abhilash Abraham vs The District Collector on 1 September, 2008

Kerala High Court
Abhilash Abraham vs The District Collector on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24426 of 2008(G)


1. ABHILASH ABRAHAM, S/O.ABRAHAM,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE GEOLOGIST, MINING & GEOLOGY,

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/09/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.24426 OF 2008
              ----------------------------------------
             Dated this the 1st day of September, 2008
                           JUDGMENT

The petitioner filed Ext.P1 application seeking NOC for a

quarrying lease. The petitioner’s grievance in this writ petition is

that the 1st respondent is not considering and passing orders on

Ext.P1.

2. The learned Government Pleader submits that it

appears that the petitioner seeks NOC for quarrying lease in

respect of a Government land.

3. I am of opinion that, that is a matter which the 1st

respondent has to consider while passing orders on Ext.P1

application.

Accordingly, I dispose of this writ petition with a direction to

the 1st respondent to consider and pass appropriate orders on

Ext.P1, as expeditiously as possible, at any rate, within a period

of one month from the date of receipt of a copy of this judgment.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

S. SIRI JAGAN, JUDGE

Acd