High Court Kerala High Court

Anumol.P.R vs The Director Of Factories And on 6 October, 2008

Kerala High Court
Anumol.P.R vs The Director Of Factories And on 6 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28268 of 2008(M)


1. ANUMOL.P.R, PROPRIETRIX OF LAVANYA
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF FACTORIES AND
                       ...       Respondent

2. JOINT DIRECTOR OF FACTORIES AND

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).28268/2008
                      --------------------
       Dated this the 6th day of October, 2008

                      JUDGMENT

Petitioner is operating a Cashew factory and has

sought a factory licence in this regard, under the

Factories Act. Petitioner claims to have obtained

consent from the Pollution Control Board as evidenced

by Ext.P5 and from the District Medical Officer.

Apparently, according to the learned counsel for the

petitioner, application for licence under the Factories

Act submitted before the first respondent, was

forwarded to the second respondent for inspection.

Inspection has been conducted on 9.9.2008 and report

has been then forwarded to the first respondent.

2. Having heard learned counsel and the learned

Government Pleader, the writ petition is disposed of

directing the first respondent to take a decision on the

petitioner’s application for licence under the

Factories Act, if the same has been received and if it

is otherwise in order, within a period of six weeks from

W.P.(C).28268/2008
2

the date of receipt of a copy of this judgment. Petitioner

shall produce a copy of the writ petition also along with

the copy of the judgment, before the first respondent.

V.GIRI,
Judge

mrcs