IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10880 of 2010(H)
1. P.C.RAJU, AGED 47 YEARS,
... Petitioner
Vs
1. DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. THE THASILDAR, TALUK OFFICE, VAIKKOM
3. VILLAGE OFFICER, VILLAGE OFFICE,
4. SECRETARY, MULAKKULAM GRAMA
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/03/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------------
W.P.(C) Nos.10880,10881 & 10882 OF 2010
---------------------------------------------------------------
Dated this the 30th day of March, 2010
J U D G M E N T
Prayer sought in these writ petitions is a direction to the 4th
respondent Panchayat to consider and pass orders on Ext.P6
applications for renewal of relicenses to the petitioners.
On instructions counsel for the Panchayat submits that the
petitioners have produced certificate from the Mining and Geology
Department and have remitted the fee for renewal of the license. It
is submitted that the application of the petitioner will be considered
and orders will be passed immediately. However, counsel for
petitioners submits that they have been asked to produce title
deeds concerning the property in respect of which renewal of
license are to be passed and they require some time to produce the
title deeds. In view of the request now made by the petitioners it is
directed that the 4th respondent Panchayat shall pass orders on
Ext.P6 representations filed by the petitioners, within 2 weeks of the
petitioners producing their respective title deeds. Having regard to
the facts as stated above, it is directed that status quo as on date in
so far as Ext.P8 shall be maintained until then.
WPC.Nos.10880/2010& Ors.
:2 :
Writ Petitions are disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/