IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19820 of 2009(V)
1. ARAVINDAKSHAN NAIR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.19820 of 2009
--------------------------
Dated this the 17th July,2009
J U D G M E N T
Petitioner challenges Ext.P4 order passed by the
Geologist imposing a penalty on him for alleged excess
extraction of laterite stones in the course of operating a
permit granted to him and Ext.P6 order passed by the
First Appellate Authority. I am not inclined to consider
the contentions of the petitioner on merit in
circumstances where petitioner has a right of Second
Appeal under Rule 49(b) of the Kerala Minor Mineral
Concession Rules. Accordingly, reserving the liberty of
the petitioner to avail such alternative remedy, the writ
petition is closed.
(V.GIRI,JUDGE)
ma
2
3