IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 10366 of 1998(Y)
1. M.BEERAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.MKS.MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
O.P. NO.10366 OF 1998
----------------------------------------------
Dated 20th June, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by Ext.P1
notice issued by the Deputy Collector regarding seniorrage payable by
the petitioner. It is seen from the counter affidavit that the petitioner
is liable to pay the amounts as per the permit. Since the petitioner has
not been given an opportunity to state his objections with regard to the
rate and the levy, it is only appropriate that the petitioner is given an
opportunity before the competent authority. In view of the stand taken
in the counter affidavit filed on behalf of the Deputy Collector, it is only
appropriate that the matter is considered by the Director of Mining and
Geology, the second respondent. In the event of the petitioner
approaching the second respondent within a period of two months from
today, the matter will be considered by the said authority with notice
to the petitioner and appropriate orders in accordance with law will be
passed within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J.
———————————————-
O.P. NO.10366 OF 1998 (H)
———————————————-
J U D G M E N T
Dated 20th June, 2007.