IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2291 of 2007(W)
1. A.A. ALI, S/O. ABDUL KHADER,
... Petitioner
2. A.A. PAREED, S/O. ABDUL KHADER,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. SIBY, S/O. JOSE,
4. MATHACHAN, S/O. AUGUSTINE,
5. PETER, S/O. PAPPACHAN,
6. THE DISTRICT COLLECTOR, ERNAKULAM.
7. THE REVENUE DIVISIONAL OFFICER,
8. THE GEOLOGIST,
9. MALAYATTOOR-NEELESWARAM GRAMA PANCHAYAT,
10. KERALA STATE POLLUTION CONTROL BOARD,
For Petitioner :SRI.M.M.ABDUL AZIZ (SR.)
For Respondent :SRI.RAJESH VIJAYAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.2291 OF 2007 (W)
-----------------------------------
Dated this the 6th day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. According to the
petitioner, petitioner has got all the required licence including
licence from the Panchayat, Geologist and consent from the
Pollution Control Board. The contention of the contesting
respondents is that quarrying is done beyond the licensed
premises. In the above circumstances, police is directed to
grant protection, provided, quarrying is done only from seven
ares of property specifically mentioned in Ext.P6 and all the
conditions of the licence and consent are carried out. However,
police should see that quarrying is not conducted beyond seven
ares of property and if explosives are used that should be
licensed and it should be done strictly according to the
conditions imposed by the Director of explosives. If the
petitioner applies for further licence, it is for the licencing
W.P.(C).2291/2007 2
authority to consider the same after considering the
contentions of the neighbouring parties and that should be
decided untrammeled by any of the observations herein.
However, if the respondents have got any further grievances, it
is for them to approach the statutory authorities. With the
above observations this writ petition is disposed of.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007