IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5397 of 2009(T)
1. O.SIVARAJAN, S/O.UNNIKELU, AGED ABOUT
... Petitioner
Vs
1. THE SECRETARY, OMASSERRY GRAMA
... Respondent
2. GEOLOGIST, MINING AND GEOLOGY
3. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.B.N.SHIVSANKAR
For Respondent :SRI.V.RAJENDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No. 5397 OF 2009
--------------------------------------
Dated this the 17th day of November, 2009
J U D G M E N T
~~~~~~~~~~~~~
The petitioner seeks direction to issue a quarrying licence. He
seeks that direction against the Panchayat, on the ground that he
has all other licences. But, with the passage of time and the
disposal of W.P.(C) No.32990/2008 filed by a third party against the
owner of the land, the petitioner confines his request to be that the
Panchayat may consider his application for licence to store the
quarried granite for sale and disposal since he is not now carry on
the quarrying, as he is awaiting the renewal of the licences by other
authorities to facilitate quarrying.
2. In the aforesaid background, this Writ Petition is ordered
directing that the petitioner’s application that may be filed for licence
of the Panchayat, to store and sell the granite in terms of the
licences that he had, will be considered by the Panchayat and
orders issued within a period of three weeks from the date of receipt
of a copy of this judgment. If the petitioner produces all necessary
W.P.(C) No.5397/2009 2
licences for quarrying at any later point of time, his applications for
Panchayat licence, to quarry, shall also be considered, in accordance
with law. All other issues on merits are left open.
THOTTATHIL B.RADHAKRISHNAN,
Judge
ps