High Court Kerala High Court

V. Balakrishnan vs State Of Kerala on 3 June, 2008

Kerala High Court
V. Balakrishnan vs State Of Kerala on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9701 of 2008(E)


1. V. BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF LAND REVENUE

3. ADDITIONAL DISTRICT MAGISTRATE,KASARGOD.

4. MR. P.P.RAMACHANDRAN,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2008

 O R D E R
                             S.SIRI JAGAN, J
                       = = = = = = = = = = = = = = = =
                        W.P.(C).No. 9701 OF 2008
                          = = = = = = = = = = = = =
                    Dated this the 3rd day of June, 2008.

                              J U D G M E N T

The petitioner is aggrieved by grant of gun licence to the 4th

respondent. He had earlier approached this Court and this Court

directed him to file an appeal. Pursuant to the appeal, the matter was

remanded, but the original authority rejected the petitioner’s

contention. Now the petitioner has filed Ext.P11 appeal before the 2nd

respondent. The petitioner seeks a direction to the 2nd respondent to

consider and pass orders on Ext.P11 expeditiously.

2. 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 2nd respondent to consider and pass

orders on Ext.P11 as expeditiously as possible at any rate within three

months from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner as well as 4th

respondent.

S.SIRI JAGAN, JUDGE

bkn/-