IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12655 of 2008(F)
1. UMMERKUTTY, AGED 69, S/O.C.K.ABOOBACKER
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.T.N.HAREENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :10/04/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No. 12655 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of April, 2008
JUDGMENT
Petitioner alleges that there has been inordinate delay on the part
of the Panchayat in considering and passing orders on the application
submitted by him for licence for conducting business of furniture
workshop. Without going into the merits of the grounds, I dispose of
the writ petition issuing the following directions:
If any application for licence filed by the petitioner is pending
before the Secretary of the Panchayat, the Secretary will take up that
application and enquire into the same in accordance with law and take a
correct decision on the application. Decision as directed above shall be
taken by the Secretary at the earliest and at any rate within three weeks
of receiving a copy of this judgment. Decision once taken will be
communicated to the petitioner.
PIUS.C.KURIAKOSE
JUDGE
sv.