High Court Kerala High Court

P.Damodaran vs The Village Officer on 17 September, 2010

Kerala High Court
P.Damodaran vs The Village Officer on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28805 of 2010(A)


1. P.DAMODARAN, S/O.RAGHAVAN,
                      ...  Petitioner
2. PREETHA S.KUMAR, W/O.SUBASH KUMAR,

                        Vs



1. THE VILLAGE OFFICER, THANNITHODE,
                       ...       Respondent

2. THE TAHASILDAR, KOZHENCHERRY TALUK,

3. DISTRICT FOREST OFFICER, RANNY,

4. THE SENIOR GEOLOGIST,

5. THE RANGE OFFICER, VADASSERIKARA,

6. STATE OF KERALA,

7. THANNITHODE GRAMA PANCHAYAT,

8. REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 28805 OF 2010 (A)
                 =====================

         Dated this the 17th day of September, 2010

                          J U D G M E N T

According to the petitioners, seeking renewal of Ext.P7

quarrying permit, 1st petitioner submitted an application. Although

he has not produced copy of the application made, he has

produced Ext.P13, the chellan receipt, which according to the

petitioner evidences payment of the required fee made by him on

10/6/2010.

In the light of the aforesaid averment of the petitioner, this

writ petition is disposed of directing th 4th respondent to consider

and pass orders on the application, if any, made by the petitioner

seeking renewal of Ext.P7 mining permit. This the 4th respondent

shall do, at any rate within 4 weeks of production of a copy of this

judgment along with a copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp