IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23009 of 2009(S)
1. P.T.SANILKUMAR,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE VILLAGE OFFICER,
3. DHARMADAM GRAMA PANCHAYATH,
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/08/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C)No.23009 of 2009
-----------------------------------------
Dated this the 12th day of August, 2009
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayers:-
(i) issue a writ of mandamus or any other order or
direction, directing the respondents to take
appropriate action against the unauthorised sand
mining carried out in the places mentioned in
Ext.P2.
(ii) issue a writ of mandamus or any other order or
direction, directing the respondents to conduct a
scientific assessment of the functioning of the
approved Kadavu and direct to take steps to
preserve the Bio-physical Environment System of
the River from where sand mining is carried out.
There will be a direction to the first respondent to look into Ext.P2
representation and take appropriate action thereon in accordance
with law. It is made clear that the first respondent shall conduct
appropriate scientific study with regard to the impact on
environment through CWRDM and the required expenditure can
W.P(C)No.23009/2009
-:2:-
be met from the River Management Fund. The needful as above
shall be done within a period of four months from the date of
production of a copy of this judgment along with a copy of the
writ petition.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ahg.
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
—————————
W.P(C)No.23009 of 2009
—————————-
JUDGMENT
12th August, 2009