IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30942 of 2007(H)
1. KRISHNAN NAMBOOTHIRI,
... Petitioner
Vs
1. PIRAVOM GRAMA PANCHAYATH,
... Respondent
2. THE PRESIDENT,
For Petitioner :SRI.K.A.JALEEL
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 30942 OF 2007
-----------------------------------
Dated this the 18th day of October, 2007
JUDGMENT
I do not propose to go into the merits of the matter. The
petitioner’s grievance is that his application for licence for the conduct of
a brick manufacturing unit has not been considered by the Panchayat.
The 1st respondent Panchayat will take up Ext.P4, consider the same in
accordance with law in the light of the various documents produced by
the petitioner and dispose of the same at the earliest and at any rate
within three weeks of receiving copy of this judgment. If the petitioner is
desirous of a hearing opportunity in the matter, the petitioner will make
request in that regard to the 1st respondent in which case he will hear
the petitioner before taking decision on Ext.P4. If anybody has filed any
specific objection to the grant of licence to the petitioner, the Secretary
will hear that person also before orders are passed.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2