IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 644 of 2010(E)
1. JAMSHID T.H., AGED 28 YEARS,
... Petitioner
Vs
1. DESHAMANGALAM GRAMA PANCHAYATH,
... Respondent
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/04/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).644/2010
--------------------
Dated this the 8th day of April, 2010
JUDGMENT
The only relief that is sought in the writ petition is for a
direction to the Panchayat to consider the application made by
the petitioner for a licence for operating a quarry.
2. If as stated by the petitioner, the application has been
received and is pending, it is directed that the respondent
Panchayat shall consider the said application and pass orders
thereon, in accordance with law and as expeditiously as possible,
at any rate, within four weeks of production of a copy of this
judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC,
Judge
mrcs