IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31374 of 2010(V)
1. NAFEESA.C., W/O.LATE KOYALI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE VILLAGE OFFICER, KAKKAD P.O.,
4. THE KARASSERY GRAMA PANCHAYAT
5. THE SECRETARY, THE KARASSERY GRAMA
6. THE SUB INPSECTOR OF POLICE,
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31374 OF 2010 (V)
=====================
Dated this the 13th day of October, 2010
J U D G M E N T
Petitioner complains of illegal sand mining in Irupazhanji
puzha in Karassery Panchayat in Calicut District. According to the
petitioner, despite the fact that the sand mining is illegal, mining
is going on without any action being taken by the statutory
authorities. It is stated that if said sand mining is allowed to
continue, the lateral support of the property of the petitioner will
be lost and her residential house will collapse.
2. If as stated by the petitioner, sand mining in the river
in question is unauthorised, obviously it is the duty of the
respondents to prevent the same. Now that the petitioner and
others have filed Ext.P3 complaint before the 1st respondent and
another complaint before respondents 4 and 5, it is directed that
the aforesaid respondents, particularly respondents 4 and 5, shall
take appropriate action, if necessary, availing of the assistance of
the 6th respondent to prevent such illegal sand mining.
3. Petitioner shall produce a copy of this judgment before
respondents 1, 4 and 5 and the aforesaid respondents are
WPC No. 31374/10
:2 :
directed to act in the light of the directions made herein above.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp