High Court Kerala High Court

Thomas Mathai vs District Collector on 14 October, 2010

Kerala High Court
Thomas Mathai vs District Collector on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31532 of 2010(N)


1. THOMAS MATHAI, CHENKULATHU HOUSE,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 31532 OF 2010 (N)
               =====================

          Dated this the 14th day of October, 2010

                         J U D G M E N T

Petitioner made Ext.P1 application before the respondent for

LE-3 licence under the Explosives Rules. In this writ petition, he

complains that despite having made the application way back on

5/8/2009 and despite Exts.P2 and P3 reports of the

Superintendent of Police and Tahsildar, orders on Ext.P1 have not

been passed. It is with this grievance, the writ petition is filed.

In view of the above, the writ petition is disposed of

directing the respondent to pass orders on Ext.P1 duly adverting

to Exts.P2 and P3 referred to above and as expeditiously as

possible, at any rate within 6 weeks of production of a copy of this

judgment along with a copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp