High Court Kerala High Court

V.V.Devassikutty vs The Geologist on 9 October, 2009

Kerala High Court
V.V.Devassikutty vs The Geologist on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21133 of 2009(J)


1. V.V.DEVASSIKUTTY,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST,
                       ...       Respondent

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :ADDL.ADVOCATE GENERAL

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/10/2009

 O R D E R
                       P.N.RAVINDRAN, J.
                       ---------------------------
                    W.P.(C) No. 21133 OF 2009
                        --------------------------
            Dated this the 9th day of October, 2009

                         J U D G M E N T

Heard Sri. K.A.Jaleel, the learned counsel appearing for the

petitioner, Sri. Sandesh Raja, the learned Government Pleader

appearing for the first respondent and Smt. Jayasree Manoj, the

learned counsel appearing for the additional second respondent.

2. The petitioner is a manufacturer of bricks. He applied for a

dealers licence under Rule 48A of the Kerala Minor Mineral

Concession Rules, to stock brick clay for the purpose of

manufacturing bricks. That application was rejected by the first

respondent Geologist by Ext.P2 order dated 8.7.2009 relying on the

earlier judgments of this Court between the parties. The petitioner

contends that the rejection of his application for a dealers licence is

arbitrary and illegal.

3. Rule 49 of the Kerala Minor Mineral Concession Rules

confers on the petitioner the right to file an appeal and a second

appeal before the appellate and final appellate authority. Under

proviso to sub rule (b) of Rule 49A, the appellate authority is also

W.P.(C) No. 21133/09
2

empowered to condone the delay in filing the appeal if sufficient

cause is shown. The Government have by notification dated

16.11.1978 designated the appellate authority and the second

appellate authority. Therefore the petitioner has an effective and

meaningful remedy. A Division Bench of this Court has in Biju

Chacko & Others v. The Dy. Director, Mining & Geology (2006 (1)

KLJ 401) held (though in connection with an application for a

quarrying permit) that as Rule 49 entitles persons applying for

quarrying permits to file an appeal and a second appeal, there is no

justification to invoke the jurisdiction of this Court under Article 226 of

the Constitution of India at the threshold. In my opinion as the rules

enable the petitioner to file an appeal and a second appeal, the

petitioner has to invoke the said remedy.

I accordingly dismiss this writ petition with the observation that

if the petitioner files an appeal challenging Ext.P12 order before the

competent appellate authority within two weeks from the date on

which he receives a certified copy of this judgment, the appellate

authority shall entertain the same as the one filed within time and

pass orders thereon expeditiously and in any event within three

W.P.(C) No. 21133/09
3

months from the date on which such an appeal is filed and after

affording the petitioner a reasonable opportunity of being heard.

Needless to say, the appellate authority shall while considering the

appeal, issue notice to and hear the second respondent and the local

authority concerned.

P.N.RAVINDRAN, JUDGE

vps