IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4375 of 2009(U)
1. JAYAKRISHNAN,
... Petitioner
2. CHAKRAPANI PANICKER,
Vs
1. KANDANASSERY GRAMA PANCHAYATH,
... Respondent
2. HEALTH SUPERINTENDENT, COMMUNITY
3. KERALA STATE POLLUTION CONTROL BOARD,
4. SUB INSPECTOR OF POLICE,
5. K.F.DAVIS, KAKKASSERY HOUSE,
6. JOSAN, THEKKATH HOUSE,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent :SRI.DEEPU THANKAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------------------
W.P.(C)Nos.4375, 7792 & 8354 OF 2009
-------------------------------------------------
Dated this the day of March, 2009
JUDGMENT
The dispute in these writ petitions is in respect of a piggery
being conducted by the petitioner in W.P.(C)Nos.7792 and 8354
of 2009. W.P.(c)No.4375/09 is filed by some persons aggrieved
by the running of the piggery without a valid licence. The
petitioner in W.P.(C) Nos.7792 and 8354 of 2009 is aggrieved by
the inaction on the part of the Panchayat in considering the
application for licence submitted by the petitioner.
2. I am of opinion that without going to the merits of the
respective contentions, these writ petitions can be disposed of
directing the Panchayat to consider the application for licence
submitted by the petitioner in W.P.(C) Nos.7792 and 8354 of
2009 in accordance with law expeditiously.
In the above circumstances, the writ petition is disposed of with
the following directions:
The Panchayat shall consider the application for licence
submitted by the petitioner in W.P.(C) Nos.7792 and 8354 of
W.P.(c)no.4375/09 & con.cases. 2
2009, after affording an opportunity of being heard to the
petitioner in those writ petitions as well as the petitioners in
W.P.(C)No.4375/09 as expeditiously as possible, at any rate,
within a period of one month from the date of receipt of a copy
of this judgment. The petitioner in W.P.(C) Nos.7792 and
8354 of 2009 shall produce all required documents before the
Panchayat to enable the Panchayat to consider his application
for licence. Till then, the Panchayat, The Superintendent of
Health, Community Health Centre, Pazhanji P.O. and the
Kerala State Pollution Control Board, if necessary with the help
of the Police, shall ensure that the piggery is being conducted
in hygienic circumstances. The Pollution Control Board shall
consider and pass orders on the application submitted by the
petitioner within two weeks from today.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)no.4375/09 & con.cases. 3