High Court Kerala High Court

Mujeeb Rehman vs The District Collector on 29 May, 2008

Kerala High Court
Mujeeb Rehman vs The District Collector on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13882 of 2008(C)


1. MUJEEB REHMAN, AGED 31 YEARS
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, WAYANAD
                       ...       Respondent

2. GEOLOGIST, DISTRICT OFFICE

                For Petitioner  :SRI.P.C.CHACKO(PARATHANAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/05/2008

 O R D E R
                          S.SIRI JAGAN, J.
                   ==================
                    W.P.(C).No.13882 of 2008
                   ==================
              Dated this the 29th day of May, 2008
                          J U D G M E N T

The petitioner is an aspirant for permit for mining sand. The

petitioner submits that, for obtaining permit, the petitioner has to

get a Non Objection Certificate from 1st respondent who is the

authority under the Kerala Land Utilization Order. The petitioner

has filed Ext.P2 application for the same. The petitioner seeks a

direction to the 1st respondent to consider and pass orders on

Ext.P2 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 1st respondent to

consider and pass orders on Ext.P2 as expeditiously as possible,

at any rate, within six weeks from the date of receipt of a copy of

this judgment.

Sd/-

sdk+                                        S.SIRI JAGAN, JUDGE
           ///True copy///




                                 P.A. to Judge

2