IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1927 of 2007(D)
1. SALIMKUMAR M.P.,
... Petitioner
Vs
1. GOVERNMENT OF KERALA REPRESENTED BY
... Respondent
2. GEOLOGIST,
3. SUPERINTENDENT OF POLICE,
For Petitioner :SRI.T.L.ANANTHASIVAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :25/01/2007
O R D E R
J.B. KOSHY and K.P.BALACHANDRAN, JJ.
—————————-
W.P.(C) No.1927 of 2007 D
—————————-
Dated this the 25th day of January, 2007
Judgment
This is a petition alleging police harassment.
On instructions it is submitted by the Government
Pleader that police has only enquiries to find out
whether mining is done against the permits issued. Even
though lorry was seized, it was released in view of the
licence granted and it is submitted that police will not
harass him so long as the petitioner has got licence and
mining is done strictly as per the licence conditions
in the leased area alone. However, police will be free
to check whether petitioner is doing the mining according
to law and also to see that mining is not done beyond the
leased area and strictly according to conditions of
licence.
With the above observations, this writ petition
is disposed of.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
vaa
W.P.(C).No./2007 2
J.B. KOSHY AND
K.P.BALACHANDRAN, JJ.
————————–
W.P.(C) No.1927/2007 D
————————–
Judgment
Dated:25th January, 2007