High Court Kerala High Court

Premarajan vs The Divisional Forest Officer on 25 October, 2007

Kerala High Court
Premarajan vs The Divisional Forest Officer on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28014 of 2007(I)


1. PREMARAJAN, S/O THAMPAN,
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL FOREST OFFICER,
                       ...       Respondent

2. THE STATE BANK OF INDIA,

3. THE RECOVERY OFFICER,

4. P.V.MOHAMMED RAFI, S/O ABOOBACKER,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :SRI.K.K.CHANDRAN PILLAI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/10/2007

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============

                     W.P.(C) NO. 28014 OF 2007 I

                   =====================


              Dated this the 25th day of October, 2007


                                J U D G M E N T

The prayer made in this writ petition is for renewal of No

Objection Certificate. However,it is pointed out on behalf of the

respondents that the licence was initially granted in the name of

the person who was then running the saw mill and that the

petitioner has purchased the saw mill in a sale conducted by the

Debts Recovery Tribunal and Ext.P1 is the sale certificate.

Therefore, it is pointed out that the licence which was originally

granted and which was since expired, cannot be transferred to

the petitioner. If at all the petitioner wants, an application for

licence has to be made afresh and it has to be addressed to the

Central Empowered Committee. I find merit in the submission.

If the petitioner is interested in having licence, an application

should be made to the Central Empowered Committee

constituted by the Apex Court. With that liberty,writ petition is

closed.

ANTONY DOMINIC, JUDGE.

Rp