High Court Kerala High Court

L.Appu vs The Secretary on 27 February, 2009

Kerala High Court
L.Appu vs The Secretary on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6383 of 2009(P)


1. L.APPU, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, KANJIRAMKULAM
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER,

3. SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/02/2009

 O R D E R
                            S.SIRI JAGAN, J.

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

                       W.P(C).No.6383 of 2009

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

               Dated this the 27th day of February, 2009

                            J U D G M E N T

The petitioner aspires to start a furniture manufacturing unit. In

order to apply for licence for the same, the petitioner has to first

obtain a No Objection Certificate from the 2nd respondent-District

Medical Officer. The petitioner has submitted Ext.P3 application for the

same. The petitioner’s grievance in this writ petition is that the same is

not being considered by the 2nd respondent, although the same had

been submitted on 12.1.2009.

2. I have heard the learned Government Pleader also.

3. When a person applies for NOC, the 2nd respondent has a

duty to consider the same and pass orders thereon in accordance with

law, expeditiously. Therefore, I dispose of this writ petition with a

direction to the 2nd respondent to consider and pass orders on Ext.P3

in accordance with law, as expeditiously as possible, at any rate,

within three weeks from the date of receipt of a certified copy of this

judgment.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///


                             P.A. to Judge

2