IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15091 of 2008(V)
1. KUTTAMPUZHA GRAMA PANCHAYAT, REPRESENTED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT EXPERT COMMITTEE FOR
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :06/11/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 15091 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November, 2008
JUDGMENT
The Kuttampuzha Grama Panchayat has approached the
District Expert Committee constituted under the Kerala Protection of
River Banks & Regulation of Removal of Sand Act, 2001, for
permission to remove a specified quantity of sand from Kuttampuzha
river. It is submitted that the 2nd respondent is the competent
authority to conduct an enquiry and grant permission.
Having heard the learned Government Pleader also, this Writ
Petition is disposed of directing the 2nd respondent to consider
Ext.P13, to identify and specify the quantity of sand that could be
removed under the aforementioned Act and take a decision within a
period of two months from the date of receipt of a copy of this
judgment. It is open to the 2nd respondent to impose such conditions
as are warranted while granting permission , if they decided to grant
such permission. Copy of the writ petition shall be produced along
with a copy of this judgment.
(V. GIRI, JUDGE)
ttb
W.P.C.No. 15091 OF 2008
-:2:-