IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1223 of 2009(U)
1. ANEWSHI WOMEN'S COUNSELLING CENTRE,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 1223 OF 2009 (U)
=====================
Dated this the 3rd day of April, 2009
J U D G M E N T
Petitioner submits that they submitted Ext.P1 before the 1st
respondent requesting for a certificate as mentioned therein in
order to obtain registration from the Central Government under
the Foreign Contribution (Regulation) Act, 1976. According to the
petitioner, this application has been received by the 1st
respondent and the file number given is S2/48440/05. It is stated
that despite having submitted the application as early as in 2005,
the same has not been considered or orders passed till date.
2. In view of the submission made as above, I am
satisfied that the petitioner has made out a case for directing the
1st respondent to pass orders on the application made by them.
In view of the above, I direct the 1st respondent to consider Ext.P1
submitted by the petitioner for a certificate as above and pass
orders thereon. This shall be done, as expeditiously as possible, at
any rate within 6 weeks of production of a copy of this judgment
along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp