IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36981 of 2008(C)
1. T.V. DAMODHARAN, S/O. VELAYUDHAN,
... Petitioner
Vs
1. THE VILLAGE OFFICER, VALLACHIRA
... Respondent
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.36981 of 2008
---------------------------------
Dated, this the 17th day of February, 2009
J U D G M E N T
Ext.P4 prohibitory order issued by the respondent is under
challenge in this writ petition.
2. The petitioner is running a granite building stone quarry.
According to the petitioner, Exts.P1 to P3 are the permits issued by
the Geologist authorizing him to carry on the quarrying. It is stated
that despite the valid permits he has, the respondent, who has no
jurisdiction in the matter, issued Ext.P4 prohibitory order dated
06/11/2008 prohibiting the petitioner from quarrying operation on
the strength of Exts.P1 to P3.
3. On behalf of the respondent, it is pointed out that, it was
on account of the complaints received from the neighbouring
residents regarding the damages caused to their properties, that the
Village Officer had issued Ext.P4.
4. The petitioner has along with I.A.No.452/2009 produced
two affidavits sworn to by one Mr.K.A.Simon and one
Mr.A.K.Surendran stating that, they are withdrawing the complaints
WP(C) No.36981/2008
-2-
made by each of them to the Village Officer. The learned counsel
for the petitioner submits that apart from the aforesaid persons,
none else had any complaint about the functioning of the quarry.
5. If as stated, complainants themselves have withdrawn
their complaints, there is no reason for the Village Officer not to
reconsider Ext.P4. Therefore, I direct the petitioner to produce the
aforesaid complainants before the Village Officer and the Village
Officer will examine the matter and if satisfied that all the
complaints have been withdrawn, fresh orders shall be passed
reconsidering Ext.P4.
6. The petitioner shall produce a copy of this judgment
before the Village Officer for compliance. Thereupon, on
appearance of the aforesaid persons before the Village Officer, the
Village Officer shall pass orders in the matter within two weeks
thereafter.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg