High Court Kerala High Court

K.Suresh Babu vs District Collector on 11 February, 2008

Kerala High Court
K.Suresh Babu vs District Collector on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1080 of 2008(C)


1. K.SURESH BABU, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. REVENUE DIVISIONAL OFFICER,

3. TAHSILDAR,

4. VILLAGE OFFICER,

5. SECRETARY,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.R.PARTHASARATHY

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/02/2008

 O R D E R
                            PIUS C.KURIAKOSE, J.

                             -------------------------

                          W.P.(C) No. 1080 of 2008

                        ---------------------------------

              Dated, this the 11th day of February, 2008


                                 J U D G M E N T

Heard both sides.

It is seen that even in Ext.P9, the last order passed by the

District Collector, the petitioner is directed to obtain a licence from

the Panchayat before commencing bricks manufacturing unit. The

learned counsel for the petitioner submits that an application for

licence is already submitted before the Panchayat. Under these

circumstances, I dispose of the writ petition directing the 5th

respondent to take up the application for licence submitted by the

petitioner, consider the same in the light of Ext.P9 order of the

District Collector and pass orders at the earliest. At any rate,

orders shall be passed by the Panchayat within a period of 10 days

on receipt of a copy of this judgment. It is open to the Panchayat

to also consider any binding judicial precedent, which governs the

issue.

(PIUS C.KURIAKOSE, JUDGE)

jg