High Court Kerala High Court

Philip Mathew vs State Of Kerala on 1 April, 2009

Kerala High Court
Philip Mathew vs State Of Kerala on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4545 of 2009(N)


1. PHILIP MATHEW
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PRINCIPAL
                       ...       Respondent

2. C.I.OF POLICE, MAVELIKARA.

3. S.I.OF POLICE

4. ANANDAN

5. RAJAN, CHIRAKKATT, DO...DO..

6. VINOD KUMAR

7. GEOLOGIST, DISTRICT OFFICE

                For Petitioner  :SRI.RINNY STEPHEN CHAMAPARAMPIL

                For Respondent  :SRI.SIVAN MADATHIL

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/04/2009

 O R D E R
       S.R. Bannurmath, C.J. &              Kurian Joseph, J.
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C) No. 4545 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this, the 1st day of April, 2009

                             JUDGMENT

Kurian Joseph, J.

Petitioner seeks police protection for extracting laterite

soil. It is contended that he is entitled to remove the same

on the basis of Ext.P6 licence. But, we find from Ext.P6

licence that the same is for extraction of granite/laterite

building stone from the quarry referred to in Ext.P6.

Therefore, on the basis of a licence to extract stone,

petitioner cannot be permitted to extract laterite soil. Hence

the writ petition is dismissed without prejudice to the liberty

of the petitioner to move the Geologist/competent authority

for appropriate orders. We make it clear that while

considering the application for quarrying permit by the

Geologist/competent authority, the parties to the writ petition

WPC No. 4545/09
-:2:-

and the local Grama Panchayat will also be given an opportunity

of hearing.

S.R. Bannurmath,
Chief Justice.

Kurian Joseph,
Judge.

ttb