High Court Kerala High Court

Mosa.P. vs The District Collector on 19 March, 2009

Kerala High Court
Mosa.P. vs The District Collector on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 566 of 2009(P)


1. MOSA.P., S/O.PATHROS, 391,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. THE GEOLOGIST, DEPARTMENT OF MINING &

3. THE SECRETARY, PATTAZHY GRAMA PANCHAYAT,

4. R.KRISHNAMOORTHY, ANJU NIVAS,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/03/2009

 O R D E R
                    P.R.RAMAN & P.S.GOPINATHAN, JJ.
                           --------------------------------------
                              W.P.(C)No.566 of 2009
                            -------------------------------------
                              Dated 19th March, 2009

                                      JUDGMENT

Raman, J.

This writ petition is filed to quash Ext.P6. Ext.P6 is a licence issued

by the Panchayat for quarrying operations in Survey No.173/4 of Pattazhy

Village, Pathanapuram Taluk. According to the petitioner, apart from Ext.P6

licence, fourth respondent ought to have obtained necessary permission to

establish work place under section 233 of the Kerala Panchayat Raj Act. The

fourth respondent has got a case that nobody is conducting quarrying operations

without obtaining the said permission by the grama panchayat. It is open to the

panchayat concerned. In such circumstances, Panchayat should look into the

matter and pass orders.

The writ petition is disposed of as above.

P.R.RAMAN
JUDGE

P.S.GOPINATHAN
JUDGE

TKS