IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34681 of 2010(I)
1. ALI AKBAR, S/O. HAMSA, ATHIKKATT HOUSE,
... Petitioner
Vs
1. THE GEOLOGIST, DISTRICT OFFICE
... Respondent
2. THE ADDL. DISTRICT MAJISTRATE,
For Petitioner :SRI.C.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.34681 of 2010
--------------------------
Dated this the 18th November, 2010
J U D G M E N T
Petitioner submits that in respect of 79 cents of land
in Sy. No.1/1 of Moorkkanad village of Perinthalmanna
Taluk, he was issued Ext.P2 mining permit . The period of
Ext.P2 expired on 30.6.2010 and seeking its renewal,
petitioner submitted Ext.P4 application, which is pending
before the first respondent. In the meanwhile, petitioner
also made Ext.P6 application before the second respondent
seeking an explosive license. That application is also
pending. According to the petitioner, it is for want of
explosive license, orders have not been passed on Ext. P6
also. It is in the aforesaid situation, the writ petition is
filed.
2. In the nature of the grievance that are raised by
the petitioner, what is now necessary is that the second
respondent should consider Ext.P6 and depending upon
the orders on Ext.P6, orders will have to be passed on
Ext.P4 also.
W.P (C) No.34681 of 2010
2
Therefore the writ petition is disposed of with the
following directions.
i) The second respondent before whom Ext.P6
application is filed by the petitioner shall consider the same
and pass orders. This shall be done, at any rate, within four
weeks of production of a copy of this judgment.
ii) Depending upon the orders to be passed by the
second respondent on Ext.P6, the first respondent shall
take up Ext.P4 application seeking renewal of Ext. P2 and
orders thereon shall also be passed without any further
delay.
Petitioner to produce a copy of this judgment along
with a copy of the writ petition before respondents 1 and
2 for compliance.
ANTONY DOMINIC
JUDGE
ma