High Court Kerala High Court

P.M.Basheer vs Director Of Mining And Geology on 11 June, 2010

Kerala High Court
P.M.Basheer vs Director Of Mining And Geology on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18140 of 2010(N)


1. P.M.BASHEER, S/O.MUSTHAFA, AGED 39 YEARS
                      ...  Petitioner

                        Vs



1. DIRECTOR OF MINING AND GEOLOGY,
                       ...       Respondent

2. THE DISTRICT GEOLOGIST, ERNAKULAM

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2010

 O R D E R
                        S. SIRI JAGAN, J.
                    ------------------------------
                   W.P.(C) No. 18140 OF 2010
                   -------------------------------
              Dated this the 11th day of JUNE, 2010

                         J U D G M E N T

The petitioner is aggrieved by Ext.P4 notice issued by the

second respondent directing the petitioner to stop the quarrying

activities undertaken by the petitioner in certain properties

mentioned therein.

2. I have heard the learned Government Pleader also. I

am of opinion that having issued Ext.P4 notice, the second

respondent or the appropriate authority has a duty to take it to

its logical conclusion by passing final orders in the matter.

Accordingly, this writ petition is disposed of with a direction

to the competent as between respondents 1 and 2 to pass final

orders pursuant to Ext.P4 notice as expeditiously as possible, at

any rate, within a period of one month from the date of receipt of

a copy of this judgment, after affording an opportunity of being

heard to the petitioner.

S. SIRI JAGAN, JUDGE
acd