High Court Kerala High Court

P.O.Jose vs The Geologist on 14 July, 2008

Kerala High Court
P.O.Jose vs The Geologist on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21326 of 2007(L)


1. P.O.JOSE,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST,
                       ...       Respondent

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/07/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 21326 of 2007
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 14th   July, 2008.

                            J U D G M E N T

Petitioner filed Ext. P3 application for issuance of dealers’

licence under Rule 48A of the Kerala Minor Mineral Concession Rules.

His application was rejected by Ext. P4 order on the ground that in

view of a decision taken in a conference attended by the Ministers of

Home and Revenue, it has been decided not to entertain further

applications for dealers’ licence. The petitioner submits that he

intends to import sand from Tamil Nadu and since the respondent has

no case that sand is available in Kerala in sufficient quantities, his

application for dealer’s licence cannot be rejected.

2. A counter affidavit has been filed by the respondent in which

quoting Rule 48A, it is contended that the number of licensed dealers

selling minor minerals in the area, the availability of the minor

mineral of the kind required for sale and the general demand of the

minor minerals are considerations which should weigh with the

authorities in deciding whether to issue further permits in the

particular area in question. According to the learned Government

Pleader, it is after taking into consideration all these aspects, it has

been decided to stop issue of any further dealers’ licence in the area.

He would further submit that wide-spread mal-practices being

committed by dealers in the name of importing sand from Tamil Nadu

is also a reason to take the particular decision, as is clear from Ext.

P4.

3. I have considered the rival contentions in detail.

4. As stated by the respondent himself, the availability of minor

mineral of the particular kind required for sale in the particular area

is also a relevant consideration in the matter of issuing dealers’

licence. As general information goes, Kerala is experiencing dearth

of sand for construction purposes. Because of the dearth, the price of

W.P.C. No. 21326/2007. -: 2 :-

sand has sky-rocketed. Therefore, I am of opinion that the

respondent has to re-consider the matter in the light of these

observations also.

Accordingly, Ext. P4 is quashed and the respondent is directed

to re-consider Ext. P3 in the light of the observations contained

herein. Fresh orders shall be passed within one month from the date

of receipt of a copy of this judgment. The writ petition is allowed as

above.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the respondent for

compliance.

S. Siri Jagan, Judge.

Tds/