IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5636 of 2008(U)
1. K.IBRAHIMKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE ADDITIONAL DISTRICT MAGISTRATE,
4. THE DEPUTY CHIEF CONTROLLER OF
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5636 of 2008
-------------------------------------
Dated: February 18, 2008
JUDGMENT
Petitioner submits that the 3rd respondent had issued no
objection certificate for the petitioner under the Explosives Act valid
till 31.3.2007, which is Ext.P2 in the writ petition. It is submitted by
the petitioner that as it was expiring, petitioner submitted Ext.P3
application on 21.2.2007 requesting for the renewal of Ext.P2 no
objection certificate. However, subsequently he was informed by
Ext.P4 that the 3rd respondent had intimated that the no objection
certificate is withdrawn and on that basis sought cancellation of the
licence. On receipt of Ext.P4, petitioner submitted Ext.P5 to the 3rd
respondent requesting for issue of a copy of the order withdrawing
the no objection certificate. As the request was not considered, this
writ petition was filed by the petitioner praying for a direction to the
3rd respondent to issue a copy of the proceedings
2. Having heard the counsel for the petitioner and also the
WP(C) 5636/08
Page numbers
Government Pleader, I see no justification for declining this request
of the petitioner. If the no objection certificate was withdrawn as
stated in Ext.P4, the 3rd respondent ought to have issued a copy of
the proceedings to the petitioner. This having not been done by the
3rd respondent, I direct that on production of a copy of this
judgment, the 3rd respondent shall arrange for issuing a copy of the
proceedings withdrawing the no objection certificate as
expeditiously as possible, at any rate, within four days from the date
of production of a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-