High Court Kerala High Court

P.B.Subair vs The Secretary on 20 August, 2008

Kerala High Court
P.B.Subair vs The Secretary on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25102 of 2008(L)


1. P.B.SUBAIR, S/O.BAHARI, POOVATHUNGAL
                      ...  Petitioner

                        Vs



1. THE SECRETARY, VENGOOR GRAMA PANCHAYATH,
                       ...       Respondent

2. THE DIRECTOR OF MINING AND GEOLOGY,

3. THE GEOLOGIST, DISTRICT OFFICE,

4. THE REVENUE DIVISIONAL OFFICE,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2008

 O R D E R
                        ANTONY DOMINIC, J.

                      ===============
                    W.P.(C) NO. 25102 OF 2008 L
                  ====================

              Dated this the 20th day of August, 2008

                          J U D G M E N T

Petitioner is running a quarry and even according to the

petitioner, an application made to the 1st respondent for licence is

pending without orders. In the meantime, functioning of the

quarry has been stopped by Ext.P5 stop memo and thereupon the

petitioner submitted Ext.P6 representation,requesting to expedite

orders on his application for licence. Even as Ext.P6 did not

evoke any response from the 1st respondent, this writ petition has

been filed challenging Ext.P5 and for expediting orders on the

application for licence.

2. If as stated by the petitioner, an application for licence

has been received as claimed by him in Ext.P6, there is no reason

why the Panchayat should not pass orders thereon on an

expeditious basis.

3. Therefore, the writ petition is disposed of directing

that the 1st respondent shall take up, consider and pass orders if

a proper and valid application for licence has been received from

WPC 25102/08
:2 :

the petitioner as claimed by him. It is directed that order shall

be passed, as expeditiously as possible, at any rate within 3

weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment before the

1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp