High Court Kerala High Court

Kerala Furniture Consortium … vs State Of Kerala on 20 November, 2007

Kerala High Court
Kerala Furniture Consortium … vs State Of Kerala on 20 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34238 of 2007(A)


1. KERALA FURNITURE CONSORTIUM PVT.LTD
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO

3. THE DIVISIONAL FOREST OFFICER

4. THE CENTRAL EMPOWERED COMMITTEE

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.C.S.AJITH PRAKASH, CGC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/11/2007

 O R D E R
                      ANTONY DOMINIC, J.

                     ===============

                 W.P.(C) NO. 34238 OF 2007 A

                 ====================


          Dated this the 20th day of November, 2007


                          J U D G M E N T

When an application was made by the petitioner for

starting a furniture unit, by Ext.P3, the 3rd respondent informed

the petitioner that NOC has to be obtained from the 4th

respondent and the petitioner was advised to make an application

to the 4th respondent. Accordingly, petitioner submitted Exts. P4

and P5 to the 4th respondent and the complaint in this writ

petition is that these applications have not been disposed of by

the 4th respondent so far.

In view of the pendency of Exts. P4 and P5 before the 4th

respondent as contended by the petitioner, I dispose of this writ

petition directing the 4th respondent to take up, consider and pass

orders on Exts. P4 and P5, as expeditiously as possible, at any

rate, within 8 weeks of receipt of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp