High Court Kerala High Court

Sarasamma P.N. vs State Of Kerala on 23 December, 2010

Kerala High Court
Sarasamma P.N. vs State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38450 of 2010(E)


1. SARASAMMA P.N.,AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/12/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 38450 of 2010 E
             ```````````````````````````````````````````````````````
         Dated this the 23rd day of December, 2010

                            J U D G M E N T

Petitioner submits that for obtaining explosive

licence, he needs NOC from the District Collector. According

to him, for that purpose, he made an application to the District

Collector and that the said application is pending. It is stated

that orders are not passed thereon even after having received

Exts.P2 and P3 reports.

2. Taking note of the complaint of the petitioner

regarding the pendency of the application, I direct the second

respondent to consider and pass orders on the application, if

any, made by the petitioner, in the light of the reports that are

received. This shall be done as expeditiously as possible and

at any rate, within eight weeks from the date of production of

a copy of this judgment along with a copy of the writ petition.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks