IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13994 of 2008(S)
1. ASSOCIATION FOR ENVIRONMENTAL PROTECTION
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE
... Respondent
2. THE SECRETARY
3. GEOLOGIST
4. BASHEER, KALATHINKAL HOUSE
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.SAJEEV KUMAR K.GOPAL
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :02/06/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.P(C).No. 13994 of 2008
=====================
Dated this the 2nd day of June, 2008.
JUDGMENT
Koshy,J.
The petitioner association is a registered organisation
formed for the purpose of protecting the environment. The
fourth respondent has obtained a licence in the year 2005 for
mining. It is the contention of the petitioner that due to the
mining, pits were formed in the paddy field. The fourth
respondent had not filled up the pits formed due to excavation.
It is also contended that instead of filling the pits, he is filling the
neighbouring paddy fields. Therefore, this Court directed the
Geologist to file a report. The Geologist filed a report stating that
in the land in question for the last two decades, there was no
cultivation. The land is a water logged pit due to earlier mining
activity and at the time of inspection, the same was already filled
up with red earth and only a balance area of 30 cents was yet to
be filled up. On the eastern side of the boundary of the property
WP(C) 13994/08 -: 2 :-
of the fourth respondent, he has constructed a granite parapet
and a pathway is seen newly formed for the purpose of unloading
red earth. It is also stated that the filling activities are seen
carried out by the fourth respondent in the lands where pits were
formed and water logged area due to earlier mining activity. The
said activity will not affect the environment and ecology of the
area.
In view of the report of the Geologist, this Writ Petition is
dismissed.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 2/6