High Court Kerala High Court

James P.P vs State Of Kerala on 2 July, 2008

Kerala High Court
James P.P vs State Of Kerala on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19964 of 2008(B)


1. JAMES P.P, AGED 45 S/O PAILY,
                      ...  Petitioner

                        Vs



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

2. THE MULAMTHURUTHY GRAMA PANCHAYAT,

3. THE HEALTH OFFICER,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/07/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============
                      W.P.(C) NO. 19964 OF 2008 B
                     ====================

                  Dated this the 2nd day of July, 2008

                               J U D G M E N T

Petitioner is the owner of a poultry farm. In this writ petition what is

sought for by the petitioner is to direct the 2nd respondent to consider and

pass orders on Exts. P3 and P4 applications made by him for obtaining

necessary licence under the Kerala Panchayat Raj Act.

2. In view of the limited relief that is sought for by the petitioner,

I see no justification to decline the relief.

3. Accordingly, the writ petition is disposed of directing that the

2nd respondent shall take up and consider Exts. P3 and P4 and pass orders

thereon, as expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp