IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22534 of 2008(G)
1. LAWRENCE JOSEPH, NAMBUKALAKTH HOUSE,
... Petitioner
Vs
1. THE DIRECTOR OF MINES SAFETY,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE VILLAGE OFFICER, VILLAGE OFFICE
For Petitioner :SRI.JOSE DAVIS
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :01/12/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.22534 of 2008
-------------------------
Dated this the 1st day of December, 2008.
JUDGMENT
The petitioner challenges certain
conditions contained in Ext.P1 order issued
under Section 22(3) of the Mines Act, 1952 by
the Village Officer, Moonnilavu, Kottayam
District.
2. It is pointed out, in paragraph 23 of
the counter affidavit filed on behalf of the 1st
respondent, that Section 22(4) of the Mines Act
provides for an appeal by the owner, agent,
manager of the mine against the order issued
under Section 22(3) of the Act to the Chief
Inspector of Mines. In these circumstances, I am
not inclined to consider the petitioner’s
contention on merits. But, it is made clear that
if the petitioner files an appeal against the
order, the appellate authority shall treat the
same as presented within time and proceed to
dispose it of without further delay, at any
W.P.(C).NO.22534/08
:: 2 ::
rate, within three months from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment
and a copy of the writ petition, along with the
appeal. The other contentions raised by the
petitioner are left open.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//