IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11012 of 2010(B)
1. RAJESH P.R., S/O.RAJAN, POTTEKKAT HOUSE,
... Petitioner
Vs
1. NADATHARA GRAMA PANCHAYATH, NADATHARA,
... Respondent
2. KERALA STATE POLLUTION CONTROL BOARD,
3. DISTRICT INDUSTRIES OFFICE, THRISSUR
4. GEOLOGIST,
For Petitioner :SRI.G.HARIHARAN
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).11012/2010
--------------------
Dated this the 30th day of March, 2010
JUDGMENT
Petitioner submits that by Ext,P9 he sought renewal of
licence for the year 2010-11. This application is made on the
basis that he has a deemed licence for the year 2009-10 based
on Ext.P3 application submitted for that year. Aggrieved by the
delay in considering Ext.P9 application, the writ petition is filed.
Having regard to the limited nature of the relief that is
sought for, I dispose of this writ petition directing the 1st
respondent to pass orders on Ext.P9 application. This shall be
done as expeditiously as possible, at any rate, within three weeks
of production of a copy of this judgment along with the copy of
the writ petition.
ANTONY DOMINIC,
Judge
mrcs