High Court Kerala High Court

Sabeesh P.M. vs Geologist on 1 January, 2009

Kerala High Court
Sabeesh P.M. vs Geologist on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37910 of 2008(K)


1. SABEESH P.M., AGED 31 YEARS,(PROPRIETOR)
                      ...  Petitioner

                        Vs



1. GEOLOGIST, DEPARTMENT OF MINING &
                       ...       Respondent

2. JOINT DIRECTOR OF AGRICULTURE,THRISSUR

3. REVENUE DIVISIONAL OFFICER, THRISSUR

4. CIRCLE INSPECTOR OF POLICE

5. CIRCLE INSPECTOR OF POLICE

6. CIRCLE INSPECTOR OF POLICE

7. CIRCLE INSPECTOR OF POLICE

8. SUB INSPECTOR OF POLICE

9. SUB INSPECTOR OF POLICE

10. SUB INSPECTOR OF POLICE

11. SUB INSPECTOR OF POLICE

12. SUB INSPECTOR OF POLICE

13. SUB INSPECTOR OF POLICE

14. SUB INSPECTOR OF POLICE

15. SUB INSPECTOR OF POLICE

16. SUB INSPECTOR OF POLICE

17. SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                     ANTONY DOMINIC,J.
               -----------------------
                    W.P.(C).No.37910 /2008
              ------------------------
            Dated this the Ist day of January, 2009.

                          JUDGMENT

Petitioner states that he applied to the first

respondent for a sand dealer’s licence. According to the

petitioner, the first respondent has forwarded his

application to respondents 2 and 3 under the cover of

Exts.P8 and P9 calling for their report. The report has not

so far been made and as a result there of final orders on

Ext.P7 have not been passed. It is with this grievance this

writ petition is filed.

2. Taking into account the aforesaid complaint of the

petitioner, the writ petition is disposed of directing that, if

as stated by the petitioner respondents 2 and 3 have

received intimation from the first respondent, calling for

their report on Ext.P7, the aforesaid respondents shall

forward their report as expeditiously as possible and at any

/2/

rate within 4 weeks from the date of production of a copy of

the judgment.

3. On receipt of the report as above, the first respondent

shall take up a final decision on Ext.P7 in the light of the

report, as expeditiously as possible and at any rate within 4

weeks thereafter.

Petitioner shall produce a copy of the judgment along

with a copy of the writ petition before the respondents 1 to 3

for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

/2/