High Court Kerala High Court

J.Sreemathy vs The District Collector on 4 February, 2011

Kerala High Court
J.Sreemathy vs The District Collector on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13736 of 2010(N)


1. J.SREEMATHY, W/O.MURALEEDHARAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE ADDITIONAL DISTRICT MAGISTRATE,

3. THE TAHASILDAR,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :SRI.K.SANIL KUMAR, ADDL.CGSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2011

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 13736 OF 2010
                 =====================

           Dated this the 4th day of February, 2011

                          J U D G M E N T

The writ petition was filed seeking to quash Exts.P6 and P10

whereby application made by the petitioner for renewal of

explosives licence was declined. According to the respondents, in

the absence of the petitioner having applied for AE-2 and LE-2

licences, renewal could not have been sought.

2. During the pendency of this writ petition, petitioner

submitted Ext.P11 application in Form AE-2 and for licence in

Form LE-2 under the Explosives Rules, 2008. According to the

petitioner, as per Ext.P12, application have been accepted by the

1st respondent on 8/11/2010.

3. Now that these applications are pending, it is for the 1st

respondent to consider the applications in the light of the

provisions of the Explosives Rules. This the 1st respondent shall

do, as expeditiously as possible, at any rate within 6 weeks of

production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp