High Court Kerala High Court

Pharmaceutical Society Of Kerala vs The Assistant Drugs Controller on 18 March, 2008

Kerala High Court
Pharmaceutical Society Of Kerala vs The Assistant Drugs Controller on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8036 of 2008(F)


1. PHARMACEUTICAL SOCIETY OF KERALA,
                      ...  Petitioner
2. T.PRABHAKARAN, S/O.AMBADI KUNHI,

                        Vs



1. THE ASSISTANT DRUGS CONTROLLER,
                       ...       Respondent

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/03/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ===============
                      W.P.(C) NO. 8036 OF 2008 F
                    ====================

                 Dated this the 18th day of March, 2008

                               J U D G M E N T

In this writ petition, all that the petitioner prays for is a direction to

the respondent to consider and pass orders on Ext.P3 application made by

them for Drug licence.

2. Having regard to the limited nature of the relief sought for,

this writ petition is disposed of directing the respondent to consider and

pass orders on Ext.P3. This shall be done, as expeditiously as possible, at

any rate within four weeks of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC,JUDGE.

Rp