High Court Kerala High Court

Dr.Satheesh Kumar.R vs State Of Kerala Represented By The on 6 January, 2011

Kerala High Court
Dr.Satheesh Kumar.R vs State Of Kerala Represented By The on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 411 of 2011(B)


1. DR.SATHEESH KUMAR.R,B.R.HOSPITAL,
                      ...  Petitioner
2. K.BABU,BHINDU BHAVAN,B.R.BUILDING,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY,PARAVOOR MUNICIPALITY,

3. THE TOWN PLANNER,DEPARTMENT OF TOWN AND

4. THE CHIEF TOWN PLANNER,GOVERNMENT OF

5. THE DISTRICT COLLECTOR,KOLLAM.

                For Petitioner  :SRI.S.S.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/01/2011

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C). NO.411 OF 2011
                    --------------------------------------------
                   Dated this the 6th day of January, 2011

                                 JUDGMENT

The grievance of the petitioner is with respect to the inordinate delay

in the matter of disposal of Ext.P4 application dated 15.2.2010 submitted

by the petitioner for renewal of registration of the hospital belonging to

him. In view of the order I propose to pass in this Writ Petition I do not

think it necessary to issue notice to the respondents. As already noticed

hereinbefore, the grievance of the petitioner is with respect to the inaction

to dispose of Ext.P4 application submitted before the competent authority.

Considering the fact that on earlier occasions registration was renewed by

the second respondent, there cannot be any doubt with respect to the

position that the second respondent is competent to consider and pass

orders on Ext.P4 application. In the said circumstances, without making

any observations as to the merits of the contentions raised in this Writ

Petition, it is disposed of with a direction to the second respondent to

consider and pass orders on Ext.P4 application, in accordance with law.

This shall be done expeditiously, at any rate, within a period of one month

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

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3