High Court Kerala High Court

T.J.Cheriyan vs The Secretary on 2 June, 2010

Kerala High Court
T.J.Cheriyan vs The Secretary on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17040 of 2010(D)


1. T.J.CHERIYAN, S/O.P.C.JOSHUA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, MUPPAINAD GRAMA PANCHAYAT
                       ...       Respondent

2. THE GEOLOGIST, THE DISTRICT OFFICE

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/06/2010

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                   -------------------------------------
                   W.P.(C)No.17040 of 2010
                    --------------------------------- ----
           DATED THIS THE 2nd DAY OF JUNE, 2010

                            JUDGMENT

The petitioner herein is the owner of a coffee plantation

having an extent of 1.44 hectares lying in re-survey No.17/2 of

block No.33 of Muppainad Village, Vythiri Taluk. The petitioner,

for the purpose of agricultural operation, started digging of a

pond. Since some part of it contained a rock formation, he had

to remove the rocks also, for the proper digging of the pond.

Exhibit P2 is the copy of the permit issued by the Geologist. It

appears that the Secretary of the Panchayat issued a stop memo

as per Exhibit P6 in the matter. The petitioner submitted Exhibit

P7 reply stating that there is no quarrying operation there and he

has only entrusted the construction of a pond. It is pointed out

that so far the stop memo has not been withdrawn or final order

has not been passed by the Secretary of the Panchayat. It is

pointed out that unless the work is completed, it will cause much

hardship to the petitioner, since the monsoon is expected at any

point of time.

W.P.(C)No.17040/10 -2-

2. In the light of the above, there will be a direction to

the 1st respondent to take a decision on Exhibit P8 representation

along with similar representations filed earlier within a period of

two weeks from the date of receipt of a copy of this judgment.

The petitioner will produce a copy of the Writ Petition along with

a copy of the judgment for compliance.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn