IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30953 of 2008(I)
1. ISMAIL E.A., ERNMANGALATH HOUSE,
... Petitioner
Vs
1. THE GEOLOGIST, DISTRICT OFFICE,
... Respondent
2. THE JOINT DIRECTOR (AGRICULTURE),
3. THE REVENUE DIVISIONAL OFFICER, THRISSUR
For Petitioner :SRI.P.M.BENZIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).30953/2008
--------------------
Dated this the 3rd day of November, 2008
JUDGMENT
Petitioner sought for a licence under the Kerala
Minor Mineral Concession Rules, to enable him to act as a
dealer in ordinary sand used for non industrial purposes.
Ext.P1 application is pending before the Geologist, the first
respondent, and a decision is to be taken thereon.
2. In the result writ petition is disposed of with the
following directions.
3. If a local inspection by the RDO and the Joint
Director(Agriculture) is necessary, same shall be
completed within a period of four weeks from the date of
receipt of a copy of this judgment and on receipt of the
report, first respondent, Geologist, shall take a decision
on Ext.P1, within three weeks thereafter. The entire
procedure shall be completed within a period of two
months from the date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs