High Court Kerala High Court

Ali.P.K @ Salim vs The Addl. District Magistrate … on 1 January, 2009

Kerala High Court
Ali.P.K @ Salim vs The Addl. District Magistrate … on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37952 of 2008(R)


1. ALI.P.K @ SALIM, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE ADDL. DISTRICT MAGISTRATE (ADM),
                       ...       Respondent

2. TAHSILDAR, THALAPPILLY TALUK OFFICE,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.M.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                  W.P.(C).No.37952/ 2008
              ------------------------
            Dated this the Ist day of January, 2009.

                         JUDGMENT

Petitioner submits that in order to establish a granite

quarry in his land situated in Survey Nos.539/1234/6 and

539/1234/8 of Kadangode Village, he made Ext.P2

application to the first respondent, for NOC. According to

the petitioner, orders have not been passed on Ext.P2 and

therefore he has filed Ext.P3 representation seeking

expeditious orders on Ext.P2. Even Ext.P3 has not evoked

any response and therefore the petitioner has filed this writ

petition.

If as stated by the petitioner, Ext.P2 application has

been received by the first respondent, orders shall be

passed thereon in accordance with law. This the first

respondent shall do as expeditiously as possible and at any

rate within 4 weeks from the date of production of a copy

/2/

of the judgment.

Petitioner shall produce a copy of the judgment along

with a copy of the writ petition before the Ist respondent for

compliance.

(ANTONY DOMINIC)
JUDGE
vi/

/2/