High Court Kerala High Court

P.S.Michael vs The District Collector on 9 April, 2010

Kerala High Court
P.S.Michael vs The District Collector on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12929 of 2010(M)


1. P.S.MICHAEL,AGED 44,S/O.SHOURI,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,ALAPPUZHA.
                       ...       Respondent

                For Petitioner  :SRI.P.K.IBRAHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :09/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.12929/2010-M
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 9th day of April, 2010

                      J U D G M E N T

The petitioner is the convenor of Neendakara Janakeeya

Samithi. It is pointed out that in Ward No.15 there are

nearly 350 families mostly agriculturists and fishermen.

The area is surrounded by nearly 500 acres of padasekharam

which was used for paddy cultivation and prawn cultivation.

It is alleged that prawn cultivation has caused serious

damage to the environment as well as the ecology of

Neendakara resulting in the life of the people in the

locality in acute misery. It is pointed out that the salty

water is really affecting the lives, environment as well as

the structures including the buildings.

2. Seeking for an intervention of the District

Collector under the provisions of the Kerala Conservation

of Paddy Land and Wetland Act, 2008, the petitioner has

filed a detailed representation as per Ext.P3. The learned

counsel for the petitioner submitted that in the light of

the urgency of the situation, the District Collector may be

directed to take a decision on Ext.P3 after hearing all the

parties and after conducting due enquiries also.

3. There will be a direction to the District

Collector to take a decision with regard to the allegations

W.P.(C). No.12929/2010
-:2:-

in Ext.P3 after hearing the petitioner and the Padasekharam

Committee who are permitting prawn cultivation and after

getting reports from the Tahsildar or the Village Officer

as the case may be within a period of two months.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms