High Court Kerala High Court

C.V.Jayakumar vs Neyyattinkara Municipality on 19 September, 2007

Kerala High Court
C.V.Jayakumar vs Neyyattinkara Municipality on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27806 of 2007(I)


1. C.V.JAYAKUMAR, S/O SANKARAN,
                      ...  Petitioner

                        Vs



1. NEYYATTINKARA MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/09/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                         W.P.(C)No.27806 OF 2007
               ...........................................................
               DATED THIS THE 19TH SEPTEMBER, 2007

                                J U D G M E N T

The grievance of the petitioner is that the respondent-

Municipality is not taking action on the applications he has submitted

for renewal of the licences Exts.P1 and P1(a) issued to him for his

small scale industrial units by name ‘Sanker’s Hollow Bricks’ and

‘Sanker’s Welding Engineering’. According to the petitioner, there is

no justifiable reason for not granting renewal of licences early. The

materials placed on record will show that he submitted applications for

renewal.

I dispose of the Writ Petition without going into the merits of the

grounds raised, directing the respondent-Municipality to consider and

pass orders on the petitioner’s applications for renewal of licences

Exts.P1 and P1(a) early and at any rate within three weeks of receiving

copy of this judgment. If the respondent feels that there are good

reasons for not considering the applications favourably to the

petitioner, then the respondent shall issue notice to the petitioner and

pass orders only after hearing him.

(PIUS C.KURIAKOSE, JUDGE)
tgl

WP(C)N0.

-2-

WP(C)N0.

-3-