IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36422 of 2008(J)
1. KUNJU PENNU, W/O.SANKARAN,
... Petitioner
Vs
1. GEOLOGIST,
... Respondent
2. DISTRICT COLLECTOR, KOLLAM
3. V.JYOTHI KUMAR, NARIYIDACHARUVILA HOUSE
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent :SRI.B.KRISHNA MANI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 36422 OF 2008 (J)
====================
Dated this the 3rd day of March, 2009
J U D G M E N T
The complaint of the petitioner is regarding the blasting conducted
by the 3rd respondent in a property which the petitioner says is adjacent to
her. According to her, the 3rd respondent has resorted to such activities
without obtaining any licence and that Exts.P2 and P3 complaints made by
the petitioner to respondents 1 and 2 were also not responded. It is in
these circumstances, the writ petition was filed praying for compelling the
respondents to interfere in this matter.
2. The 3rd respondent has filed a counter affidavit producing
Ext.R3(a) permit. It is also stated that there were several litigations
between the parties before the Civil Court. The 3rd respondent in the
counter affidavit has also stated that the residence of the petitioner is
situated about 60 metres away from the blasting site and that she has
been set up by interested parties.
3. Irrespective of the controversies that have been raised by
both sides in this writ petition, what I notice from Ext.R3(a) is that the
period of Ext.R3(a) has expired on 9/1/2009. It is stated that an
application for its renewal has been made and that it is being considered
WPC 36422/08
:2 :
by the 1st respondent pursuant to the orders passed by this Court.
4. Now that the application for renewal is made and as the
petitioner has raised complaints about the blasting, I direct the 1st
respondent to consider the objections of the petitioner also as and when a
decision on the application for renewal is taken.
Petitioner may produce a copy of this judgment before the 1st
respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp