High Court Kerala High Court

Bijukumar vs The Revenue Divisional Officer on 6 April, 2010

Kerala High Court
Bijukumar vs The Revenue Divisional Officer on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11855 of 2010(F)


1. BIJUKUMAR,
                      ...  Petitioner

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE ADDITIONAL TAHSILDAR,

3. THE GEOLOGIST,

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.11855 OF 2010
               ---------------------------------------
             Dated this the 6th day of April, 2010.


                          J U D G M E N T

The petitioner was granted Exhibit P5 permit for mining

brick clay. The petitioner is presently aggrieved by Exhibits P9,

P10 and P15 whereby the petitioner is asked to remit royalty and

fine of an amount of Rs.1,70,640/-. Proceedings have been

issued on the premise that there had been excess mining of the

clay than the permitted quantity. Exhibit P9 is the order passed

by the Revenue Divisional Officer directing the petitioner to remit

the additional amount of royalty.

2. Learned Government Pleader submitted that Exhibit P9

is an appealable order and the appeal will lie before the District

Collector.

If the petitioner files an appeal before the District Collector

within a period of one month along with a copy of this judgment,

the same will be considered and appropriate orders will be passed

after hearing the petitioner within a further period of three

W.P.(C) No.11855/2010 2

months. Till orders are passed in the appeal, further action for

recovery will be kept in abeyance.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp