IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35480 of 2010(H)
1. M.V.SIVADAS, AGED 38 YEARS,
... Petitioner
2. MANIKANDAN.M.C., S/O.CHAMI,
Vs
1. THE DISTRICT LEVEL EXPERT COMMITTEE
... Respondent
2. DISTRICT COLLECTOR, THRISSUR.
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C).No.35480 of 2010
-------------------------------
Dated this the 26th day of November, 2010.
J U D G M E N T
Apparently aggrieved by ‘clause 6’ of Ext.P1 order, not
permitting to transport river sand by bullock carts, the petitioners,
who are the owners of bullock carts, have filed Ext.P2 and P2(a)
representations before the 2nd respondent. In this writ petition, they
complain that in view of Ext.P1 order of the 1st respondent, they are
deprived of their livelihood and that there is no statutory provision
justifying such a decision by the respondents.
2. Although, prima facie I find substance in what is
contended, still having regard to the pendency of the
representations, I direct the 2nd respondent to consider the afore
said representations filed by the petitioners, as expeditiously as
possible, at any rate within 4 weeks from the date of receipt of copy
of this judgment, along with copy of this writ petition.
ANTONY DOMINIC,
Judge.
ami/