Kerala High Court
Binesh G Vadath vs District Collector on 4 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24791 of 2008(B)
1. BINESH G VADATH,
... Petitioner
Vs
1. DISTRICT COLLECTOR, COLLECTORATE
... Respondent
2. ADDL.DISTRICT MAGISTRATE,
3. JOINT CHIEF CONTROLLER OF EXPLOSIVES
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.24791 of 2008
==================
Dated this the 4th day of September, 2008
J U D G M E N T
The petitioner challenges the order of the District Collector
rejecting the application of the petitioner for NOC for obtaining a
licence under the Explosives Act, by Ext.P4 order. Since the
petitioner has a right of appeal before the Commissioner of Land
Revenue as provided under Rule 168(4) of the Explosives Rules
against Ext.P4, I am not inclined to entertain this writ petition at
this stage. Therefore, without prejudice to the right of the
petitioner to file an appeal against Ext.P4 before the
Commissioner of Land Revenue, this writ petition is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2