High Court Kerala High Court

Leni Kuriakose vs State Of Kerala Rep.By Its … on 1 October, 2007

Kerala High Court
Leni Kuriakose vs State Of Kerala Rep.By Its … on 1 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29074 of 2007(J)


1. LENI KURIAKOSE,AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY ITS SECRETARY
                       ...       Respondent

2. MANAKKADU GRAMA PANCHAYATH,

3. SECRETARY,MANAKKADU GRAMA PANCHAYAT,

4. ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.GEORGE MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :01/10/2007

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.29074 of 2007
               - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 1st October, 2007

                                JUDGMENT

I do not propose to go into the merits of the matter. The

grievance of the petitioner is that even though the petitioner has

submitted all necessary consents and permits and No Objection

Certificates in the matter of his application for licences for the

conduct of a piggery, dairy farm and poultry farm, the 2nd respondent-

Panchayat is going to close down his unit on the reason that licences

have not been issued. Exts.P5 and P5(a) applications for renewal of

licence are seen pending before respondents 2 and 3. The third

respondent will take up Exts.P5 and P5(a) immediately, hear the

petitioner and pass orders on those applications taking into account

Ext.P11 and all other relevant documents some of which are

produced along with the Writ Petition, at the earliest and at any rate

within two weeks of receiving copy of this judgment as well as copy

of the Writ Petition and all the exhibits. Till such time as decision is

taken on Exts.P5 and P5(a), respondents 2 and 3 will permit the

petitioner to maintain status quo as obtaining today as regards the

piggery, the dairy farm and the poultry farm.

The Writ Petition is disposed of as above.

srd                                    PIUS C.KURIAKOSE, JUDGE

W.P.C.No.    - 2 -