High Court Kerala High Court

Bhaskaran vs The District Collector on 7 April, 2008

Kerala High Court
Bhaskaran vs The District Collector on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11283 of 2008(R)


1. BHASKARAN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, PATHANAMTHITTA.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER, ADOOR.

3. THE TAHSILDAR, ADOOR.

4. THE EXECUTIVE ENGINEER,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/04/2008

 O R D E R
                         ANTONY DOMINIC, J.

                       ===============
                    W.P.(C) NO. 11283 OF 2008 R
                   ====================

                 Dated this the 7th day of April, 2008

                            J U D G M E N T

Petitioner submits that for transportation of red soil for the purpose

of executing the work of the 4th respondent, he had deployed trucks.

According to him, on allegations of violation of Mines and Minerals

(Development & Regulation) Act, 1957, two of his trucks have been

detained since 30/3/2008. It is stated that the detention was effected by

the 5th respondent and that the matter has been reported to the 1st

respondent.

2. Learned Government Pleader justifies the detention on the

basis that ordinary earth has been included as Minor Mineral in terms of

Section 3(c) of the Mines and Minerals (Development & Regulation), Act

1957. Though the learned counsel for the petitioner does not dispute the

correctness of the submission made by the learned Government Pleader,

he would complain that the Geologists are taking the stand that quarrying

permit is not necessary as royalty has not been fixed. He is also referring

to Ext.P5 proceedings of the Lok Adalath concerning an identical issue that

WPC 11283/08
:2 :

arose in Aleppey District.

3. Be that as it may, as per the provisions of the Mines and

Minerals (Development & Regulation), Act 1957, if pass is required to be

obtained, that has to be complied with. For that, as pointed out by the

learned Government Pleader, it will be open to the petitioner to approach

respondents 1 to 3 or any one of them, in which case, they will inspect the

land and issue necessary directions that are required for the petitioner to

transport red soil in execution of the work that the petitioner has been

awarded by the 4th respondent.

4. Now what remains is the release of the trucks for continuing

transportation of the ordinary earth. Since the royalty has not been fixed,

there cannot be an order directing the petitioner to remit any specified

amount.

5. Therefore, I direct that the vehicles of the petitioner that are

now under detention shall be released to the petitioner subject to his

giving an undertaking to the 1st respondent that any royalty that is payable

will be paid by him as and when the same will be demanded. He shall also

WPC 11283/08
:3 :

undertake to produce the trucks as and when called for and not to alienate

or encumber the vehicles in the meanwhile.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp