IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14174 of 2010(V)
1. NUJUMUDHEEN, S/O.SHOWKATH ALI,
... Petitioner
Vs
1. CHITHARA GRAMA PANCHAYAT, CHITHARA,
... Respondent
2. SUMITH RAJ, S/O.SIVARAJAN,
3. ANSHAD, S/O.ASHRAF,
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 14174 OF 2010 (V)
=====================
Dated this the 4th day of May, 2010
J U D G M E N T
Petitioner states that he submitted an application to the 1st
respondent for a D & O Licence. Though he has not produced copy of
the application allegedly made, he refers to Ext.P2 receipt, by which,
according to him, the receipt of his application has been acknowledged
by the 1st respondent. It is stated that though the application was
made as early as on 15.12.2009, orders have not been passed and
therefore the writ petition is filed.
2. Having regard to the above grievance highlighted in the
writ petition, it is ordered that if the application made by the petitioner
is pending, the 1st respondent shall consider the same with notice to
him and respondents 2 and 3. Orders as above, shall be passed as
expeditiously as possible at any rate within 4 weeks of production of a
copy of this judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp