High Court Kerala High Court

Babu K.N. vs The District Collector on 16 September, 2008

Kerala High Court
Babu K.N. vs The District Collector on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21087 of 2008(I)


1. BABU K.N. S/O NARAYAN, MOOTHRATHILKARA,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, THRISSUR.
                       ...       Respondent

2. THE GEOLOGIST, DEPARTMENT OF

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/09/2008

 O R D E R
                           V. GIRI, J.
         - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C).21087 of 2008
         - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 16th day of September, 2008

                          JUDGMENT

The petitioner submitted an application

Ext.P1 before the 2nd respondent seeking quarrying

permit in terms of the Miner Mineral Rules for

extracting ordinary sand from the land having an

extent of 0.4765 hectares. Ext.P1 application is

pending in this regard before the 2nd respondent.

The petitioner is aggrieved by the delay in

considering the application as such.

2. Learned Government Pleader submits

that the competent authority, the Geologist, who

is to consider the application, would possibly

have to take note of the opinion, if any, given

by any authority regarding the ecological and

other relevant matters. Obviously, while

exercising the statutory powers, if the Rules

provide for taking such factors also into

consideration and such factors are available, the

Geologist will be entitled to take into account

any such factors, before considering the

application filed by the petitioner.

In the result, the writ petition is

disposed of directing the 2nd respondent to

W.P.(C).21087 of 2008
-: 2 :-

consider and pass orders on Ext.P1 in accordance

with law, after hearing the petitioner, within a

period of six weeks from the date of receipt of a

copy of this judgment.

Sd/-

(V.GIRI)
JUDGE

sk/-

//true copy//

P.S. To Judge