IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38061 of 2010(G)
1. P.D.GEORGE, AGED 63 YEARS, PLANTER,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR,(DISTRICT MAGISTRATE)
For Petitioner :SRI.P.K.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 38061 OF 2010
=====================
Dated this the 22nd day of December, 2010
J U D G M E N T
Petitioner states that seeking renewal of his gun licence NO.
622/MKP, he made Ext.P2 application to the 2nd respondent. It is
stated that despite having made the application, the receipt of
which is acknowledged by Ext.P1 dated 11/12/2009, orders have
not been passed. Petitioner complains that even Ext.P2
representation made has not evoked any response. It is in these
circumstances, the writ petition is filed.
2. Now that according to the petitioner, the application
made is pending before the 2nd respondent, at this stage, what is
required is that the 2nd respondent shall consider the application
and pass orders thereon. This the 2nd respondent shall do, 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