IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2847 of 2009(L)
1. DAVIS.A.A, S/O.ANTONY, AGED 40 YRS,
... Petitioner
2. ANTO.A.A, S/O.ANTONY,AGED 36 YRS,
Vs
1. THE DISTRICT GEOLOGIST,ERNAKULAM DIST,
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/01/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.2847 of 2009
---------------------------------
Dated, this the 28th day of January, 2009
J U D G M E N T
In this writ petition all that the petitioners seek is a direction
to the respondent to consider Ext.P3 request, where they are
seeking sanction for removal of mud and clay from the property
mentioned therein.
2. If as stated by the petitioners, Ext.P3 has been received
and is pending, the respondent shall consider the same and pass
orders thereon as expeditiously as possible, at any rate, within four
weeks of production of a copy of this judgment, along with a copy
of this writ petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg