IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25871 of 2010(H)
1. SHIJU.A.R., S/O.HANEEFA KUNJU,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/08/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.25871 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of August, 2010
J U D G M E N T
The petitioner is a physically handicapped person, who cannot use his
hands. As such, the avocations in which he can indulge in are very limited.
He chose the avocation of making announcement during festival seasons,
for eking out a livelihood. For the same, he has to obtain permission from
the 1st respondent under the Noise Pollution (Regulation and Control) Rules,
2000. The petitioner wants to engage in the avocation during the coming
Onam festival season also. Petitioner therefore submitted Ext.P2 petition
for permission before the 1st respondent for permission under the said Rules.
Petitioner seeks a direction to the 1st respondent to consider and pass orders
on Ext.P2 expeditiously.
I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass orders on
Ext.P2 as expeditiously as possible, at any rate within a period of one week
from the date of receipt of a certified copy of this judgment.
S. SIRI JAGAN
JUDGE
shg/