IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36986 of 2010(W)
1. K.VISWAMBHARAN, AJI BHAVAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT COLLECTOR,
3. GEOLOGIST,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 36986 OF 2010
=====================
Dated this the 13th day of December, 2010
J U D G M E N T
According to the petitioner, Ext.P5 application has been
made by him for obtaining licence under the Explosives Rules,
2008. It is stated that the said application along with other
documents are pending before the 2nd respondent. Complaining of
delay in passing orders on Ext.P5, the writ petition has been filed.
2. Now that according to the petitioner, Ext.P5 application
together with all documents have been produced by him and that
the same is pending before the 2nd respondent, it is directed that
the 2nd respondent will take appropriate action in the matter. This
the 2nd respondent shall do as expeditiously as possible, at any
rate within 8 weeks of production of a copy of this judgment along
with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp