IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23035 of 2007(P)
1. V.K.BHASKARAN, AGED 42 YEARS,
... Petitioner
Vs
1. KAIPARAMBU GRAMA PANCHAYATH,
... Respondent
2. THE HEALTH INSPECTOR,
For Petitioner :SRI.T.A.RAJAGOPALAN
For Respondent :SRI.A.C.DEVY
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.23035 OF 2007
-------------------------------------------
Dated this the 30th day of March, 2010
JUDGMENT
The petitioner has a shed in the backward of his residence
where he rears about 18 pigs. He complains that in spite of his
having carried out necessary rectifications, licence is not being
issued. With the passage of time, his plea that licence is not
required does not stand. The said issue has already been
decided by this Court by holding that pig rearing units need
licence. Under such circumstances, if any application of the
petitioner for licence, in accordance with law, is pending, the
same shall be considered and orders issued. It is made clear
that the petitioner shall not operate the unit without obtaining
such licence. The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.31/03.