IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10455 of 2009(B)
1. ANTO THOMAS, MANAGING PARTNER,
... Petitioner
2. ALL KERALA TILE MANUFACURERS
Vs
1. THE GEOLOGIST, DEPARTMENT OF MINING &
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,THRISSUR
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.10455 of 2009
---------------------------------
Dated, this the 31st day of March, 2009
J U D G M E N T
The delay on the part of the 1st respondent in considering and
passing orders on Ext.P1 application made by the petitioners for
mining permit is what is complained of in this writ petition.
2. The petitioners submit that as a procedural requirement,
he has also obtained Ext.P7, No Objection Certificate from the 2nd
respondent issued in terms of Ext.P5. Therefore, it is for the 1st
respondent to issue final orders on Ext.P1 taking into account
Ext.P7 also.
3. The writ petition is therefore disposed of directing the 1st
respondent to consider Ext.P1 in the manner as stated above. This
shall be done as expeditiously as possible, at any rate, within four
weeks of production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg