High Court Kerala High Court

V.Jyothikumar vs The District Collector on 13 March, 2008

Kerala High Court
V.Jyothikumar vs The District Collector on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8643 of 2008(D)


1. V.JYOTHIKUMAR, NARIYIDA CHARUVILA VEEDU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. THE GEOLOGIST, DEPARTMENT OF MINING

3. THE TAHSILDAR, KOTTARAKKARA.

4. SUBHADRA, D/O.BHARATHI,

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/03/2008

 O R D E R
                         ANTONY DOMINIC, J.
              ------------------------------------
                         W.P.(C) 8643 of 2008
              -------------------------------------
                       Dated: MARCH 13, 2008

                              JUDGMENT

In this writ petition, the substantial relief that the petitioner

seeks is a permission to use jack-hammer in quarrying operations.

2. It is seen that the 1st respondent in Ext.P8 has declined

permission to the petitioner for using jack-hammer. Subsequently

when the permit was renewed, there was no authorisation to use

jack-hammer. This issue is the subject matter of OS No.219/2007

pending before the Munsiff’s Court, Kottarakkara. In that suit the

petitioner filed IA.No.2727/07 for permission to use jack-hammer

and thereupon the court passed Ext.P9 order modifying its earlier

order prohibiting its use and directing that a study be conducted

into the feasibility of using jack-hammer. Even according to the

petitioner, the study is now going on. While so, this writ petition

has been filed praying for an order permitting the petitioner to use

jack-hammer.

3. From the above it is obvious that the matter is pending

WP(C) 8643/08
Page numbers

consideration of the civil court. Pursuant to Ext.P9 order, the civil

court has directed that a study be conducted into the feasibility of

such use of jack-hammer. At this stage when, pursuant to Ext.P9

order, a study is being conducted, this court will not be justified in

directing the authorities to permit the use of jack-hammer and

thus nullify the order that has been passed by the civil court. If at

all the petitioner is aggrieved by Ext.P9 or he seeks a modification

of Ext.P9, it is for the petitioner to approach the civil court itself

than take resort to the writ jurisdiction of this court.

Writ petition fails and it is dismissed.

ANTONY DOMINIC, JUDGE

mt/-