High Court Kerala High Court

Ali Akbar vs The Geologist on 18 November, 2010

Kerala High Court
Ali Akbar vs The Geologist on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34681 of 2010(I)


1. ALI AKBAR, S/O. HAMSA, ATHIKKATT HOUSE,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST, DISTRICT OFFICE
                       ...       Respondent

2. THE ADDL. DISTRICT MAJISTRATE,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/11/2010

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                   W.P (C) No.34681 of 2010
                      --------------------------
             Dated this the 18th November, 2010

                         J U D G M E N T

Petitioner submits that in respect of 79 cents of land

in Sy. No.1/1 of Moorkkanad village of Perinthalmanna

Taluk, he was issued Ext.P2 mining permit . The period of

Ext.P2 expired on 30.6.2010 and seeking its renewal,

petitioner submitted Ext.P4 application, which is pending

before the first respondent. In the meanwhile, petitioner

also made Ext.P6 application before the second respondent

seeking an explosive license. That application is also

pending. According to the petitioner, it is for want of

explosive license, orders have not been passed on Ext. P6

also. It is in the aforesaid situation, the writ petition is

filed.

2. In the nature of the grievance that are raised by

the petitioner, what is now necessary is that the second

respondent should consider Ext.P6 and depending upon

the orders on Ext.P6, orders will have to be passed on

Ext.P4 also.

W.P (C) No.34681 of 2010
2

Therefore the writ petition is disposed of with the

following directions.

i) The second respondent before whom Ext.P6

application is filed by the petitioner shall consider the same

and pass orders. This shall be done, at any rate, within four

weeks of production of a copy of this judgment.

ii) Depending upon the orders to be passed by the

second respondent on Ext.P6, the first respondent shall

take up Ext.P4 application seeking renewal of Ext. P2 and

orders thereon shall also be passed without any further

delay.

Petitioner to produce a copy of this judgment along

with a copy of the writ petition before respondents 1 and

2 for compliance.

ANTONY DOMINIC
JUDGE
ma