IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18026 of 2010(C)
1. L.UTHAMAN,S/O.NARAYANAN,
... Petitioner
Vs
1. THE TAHSILDAR,PATHANAPURAM TALUK,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE DISTRICT COLLECTOR,KOLLAM.
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 18026 of 2010
==================
Dated this the 10th day of June, 2010
J U D G M E N T
The petitioner intends to start a petroleum outlet. For that, the
petitioner has to obtain a no objection certificate in respect of the site
selected, from the 2nd respondent. The petitioner applied for the same
before the respondents. According to the petitioner, all the authorities
filed reports in favour of the petitioner. But no orders regarding no
objection certificate have been passed yet. The petitioner has
submitted Ext.P7 in this regard before the 2nd respondent. The
petitioner seeks a direction to the 2nd respondent to consider Ext.P7
and pass orders thereon expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and pass
orders on Ext.P7, as expeditiously as possible, at any rate, within one
month from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2