IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 11249 of 2002(L)
1. MONI MATHEW, PUTHANAPRAKKUNNEL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE JOINT CHIEF CONTROLLER OF EXPLOSIVES
3. THE DIRECTOR OF MINING & GEOLOGY,
4. THE DISTRICT COLLECTOR, KOTTAYAM.
5. THE REVENUE DIVISIONAL OFFICER,
6. THE PRESIDENT, TEEKOY GRAMA PANCHAYATH,
7. TEEKOY GRAMA PANCHAYATH,
8. T.T.VARKEY, THATTAMPARAMBIL HOUSE,
9. THOMMAN CHACKO, MENAPPATTU PADICKAL
10. P.T.THOMAS, PERAKUNNEL HOUSE,
For Petitioner :SRI.KCC.RAJA
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/12/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No.11249 OF 2002
--------------------------
Dated this the 11th day of December, 2006
J U D G M E N T
Petitioner approached this court praying for a direction to
grant licence for quarrying. Learned Counsel for the
respondents 8 to 10 submits that Panchayat did not take a
decision in the matter since civil disputes in the matter were
pending. Therefore, this writ petition is disposed of making it
clear that it will be open to the petitioner to approach the
Panchayat subject to the outcome of the civil dispute in which
case the matter will be duly considered by the Panchayat.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.11249/2002
JUDGMENT
11th December, 2006