High Court Kerala High Court

Saju.K.B vs The District Collector on 30 November, 2010

Kerala High Court
Saju.K.B vs The District Collector on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35621 of 2010(C)


1. SAJU.K.B, S/O. BAHULEYAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE GEOLOGIST, COLLECTORATE,

3. THE TAHSILDAR, TALUK OFFICE,

4. THE VILLAGE OFFICER, VADAKKU MURI,

5. SOMAN, PADIKKAL HOUSE,

6. MOHANAN, PADIKKAL HOUSE,

7. A.E. NOUSHAD, FLAT NO.4B,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                 W.P.(C) No. 35621 of 2010 C
             ```````````````````````````````````````````````````````
         Dated this the 30th day of November, 2010

                            J U D G M E N T

The allegation in the writ petition is that the 7th

respondent is illegally excavating sand from the property

belonging to respondents 5 and 6. It is seen that highlighting

the grievance, the petitioner has made complaints including

Exts.P5 and P6 before the first respondent. The petitioner

also alleges that although a stop memo was issued acting

upon the complaints, the excavation of sand is still continuing.

2. Taking note of this grievance, without expressing

anything on the merits of the contentions raised, and leaving it

open to the first respondent to take appropriate action in the

matter on the production of a copy of this judgment, this writ

petition is disposed of.

Petitioner to produce a copy of this judgment and writ

petition before the first respondent for compliance.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks