IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3534 of 2008(U)
1. S.SIVANKUTTY, "VRINDAVANAM",
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIVISIONAL FOREST OFFICER,
3. CENTRAL EMPOWERED COMMITTEE,
For Petitioner :SRI.SANTHOSH.K.S
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P(C) No. 3534 OF 2008
-----------------------------------
Dated this the 30th day of January, 2008
JUDGMENT
Ext.P6 is an application made by the petitioner before 3rd
respondent requesting for issuance of a non objection certificate
for the establishment of a saw mill. It is submitted that though
Ext.P6 has been filed as early as on 09.04.07, final orders have
not been passed. Taking into account the submission as above, I
dispose of the Writ Petition directing that if Ext.P6 has been
received by the 3rd respondent and the same is pending, final
orders shall be passed as expeditiously as possible, at any rate
within 8 weeks of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
btt
WPC No.
2