IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15075 of 2009(D)
1. P.P.JOSE, AGED 60 YEARS, S/O. POULOSE,
... Petitioner
2. ROSSY, W/O. JOSE,
Vs
1. THE STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. THE DIRECTOR OF MINING & GEOLOGY,
3. GEOLOGIST,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.15075 of 2009
--------------------------
Dated this the 2nd June,2009
J U D G M E N T
Petitioners wanted to remove ordinary earth from
their property and therefore filed Exhibit-P2 application
before the 3rd respondent seeking permission for
removing ordinary earth from his property. The fact that
ordinary earth has been notified as minor mineral and
liable to be treated as minor mineral going by the dictum
laid down by this Court in Construction Materials Movers
Association & Others Vs. State of Kerala [2008(4) KLT
909.
2. Apparently it is without taking note of this fact
that the Government as per Exhibit-P6 issued a
communication to the Director of Mining and Geology
informing that reasonable restrictions can be imposed by
the Revenue Department for the removal of red earth and
there is no need for issuing separate restrictions by
Government in Industries Department. Obviously the
issue has not been understood correctly. The effect of
W.P ( C) No.15075of 2009
2
Exhibit-P3 judgment is that ordinary earth is liable to be
treated as minor mineral and therefore restrictions which
otherwise are to be imposed under the Minor Mineral
Concession Rules, would apply to the case of red earth
also. But if there is no royalty fixed in respect of red earth
then obviously there cannot be a levy of such royalty on
red earth. In other words whatever restrictions can be
imposed, in the matter of a minor mineral under the Minor
Mineral Concession Rules can be made applicable to red
earth also going by the dictum laid down by the Division
Bench. Therefore, a decision will have to be taken on
Exhibit-P2 application, in accordance with law.
In the result, the writ petition is disposed of directing
the 3rd respondent to pass orders on Exhibit-P2 after
hearing the petitioners or their authorized representative
within one month from the date of receipt of a copy of this
judgment.
(V.GIRI,JUDGE)
ma
W.P ( C) No.15075of 2009
3
W.P ( C) No.15075of 2009
4