IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8868 of 2010(G)
1. RADHA GOVINDAN, MADATHINGAL HOUSE,
... Petitioner
Vs
1. ADDL.TAHASILDAR, TALUK OFFICE,
... Respondent
2. DISTRICT COLLECTOR, THRISSUR DISTRICT,
3. DESAMANGALAM GRAMA PANCHAYATH, REP. BY
4. EDAVILANGU GRAMA PANCHAYATH, REP. BY
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.8868/2010-G
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of March, 2010
J U D G M E N T
The petitioner herein is constructing a residential
house in her property for which, river sand is required.
The first respondent has issued a pass as per Ext.P1 for 16
tons of sand from Pallam Nambram kadavu of the third
respondent-Panchayat. As per Ext.P1, the dates for lifting
sand are 26/03/2010 and 27/03/2010. It is the case of the
petitioner that as per Ext.P2, directions are given to the
Panchayats by the District Collector to register the
lorries in the respective Panchayats for loading and
transportation of sand and that only registered lorries
will be permitted to transport sand. Challenging the same,
this writ petition has been filed.
2. The petitioner’s case is that the Panchayat
officials have registered a few lorries of their choice and
these lorries demand huge amount for transportation, which
persons like the petitioner cannot afford.
3. Heard the learned Government Pleader for the
respondents also. In I.A.No.4165/2010, the petitioner
seeks for a direction to transport sand as per Ext.P1 in
lorry bearing registration No.KL-08-M-3155. There will be
a direction to the respondents to allow the petitioner to
W.P.(C). No.8868/2010
-:2:-
transport sand in the lorry bearing registration No.KL-08-
M-3155 in terms of the pass Ext.P1. Time for transport
will also be specified.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms