High Court Kerala High Court

V.R.Parameswaran vs The Geologist on 22 October, 2008

Kerala High Court
V.R.Parameswaran vs The Geologist on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31143 of 2008(G)


1. V.R.PARAMESWARAN, AGED 59,
                      ...  Petitioner
2. JAYANANDAN, S/O. KUTTAN, ATTUVALAPPIL
3. P.L.POLLY, S/O.KRISHNAKUTTY,
4. N.K.RAJAN, S/O. KRISHNANKUTTY,

                        Vs



1. THE GEOLOGIST, MINING AND GEOLOGY,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. THE STATE OF KERALA,REP. BY THE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/10/2008

 O R D E R
                            V.GIRI,J.
                      -------------------------
                  W.P ( C) No.31143 of 2008
                     --------------------------
             Dated this the 22nd October, 2008

                       J U D G M E N T

Petitioners submit that they have been issued with

Exhibits P1 and P2 permits by the Geologist for

conducting mining operations in their own property

subject to certain conditions. By Exhibits P5 to P8

notices, the 1st respondent has required the petitioner to

file an explanation as to why the amounts mentioned

therein should not be recovered by way of royalty.

Exhibits P9 to P11 objections have been filed by the

petitioners in this regard. They apprehend revenue

recovery proceedings pursuant to Exhibits P5 to P8

pending consideration of Exhibits P9 to P11 objections.

I heard learned counsel for the petitioner and

learned Government Pleader.

In the result, the, the writ petition is disposed of

directing the 1st respondent to pass final orders pursuant

to Exhibits P5 to P8, after hearing the petitioners

W.P ( C) No.31143 of 2008
2

objections on Exhibits P9 to P11, within a period of three

months from the date of receipt a copy of this judgment.

Obviously, the enforcement of Exhibits P5 to P8 shall be

done only after orders are passed in the manner

aforementioned.

(V.GIRI,JUDGE)
ma

W.P ( C) No.31143 of 2008
3

W.P ( C) No.31143 of 2008
4