High Court Kerala High Court

Babu.P.Kuriakose vs The Assistant Executive Engineer on 21 October, 2010

Kerala High Court
Babu.P.Kuriakose vs The Assistant Executive Engineer on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7805 of 2009(U)


1. BABU.P.KURIAKOSE,PALLATHUKUDI HOUSE,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE TAHSILDAR, DEVIKULAM.

3. BABY VARKEY, MAPLAKUDY, SOUTH KATHIPARA,

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/10/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) Nos. 7805/2009-U &
                                 8778/2009-N
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 21st day of October, 2010.

                                 JUDGMENT

Both the writ petitions are filed by the same petitioner. In W.P.(C)

No.7805/2009 the challenge is against Ext.P11, a communication issued by

the Assistant Executive Engineer, Kerala State Electricity Board,

Kothamangalam directing the petitioner to stop all the activities relating to

the blasting of rock and removal of earth near an electric line and tower. In

W.P.(C) No.8778/2009 the challenge is against the stop memo issued as per

Ext.P10 by the Tahsildar, Devikulam.

2. The fourth respondent in W.P.(C) No.8778/2009 wherein Exts.R4

(a) and R4(b) have been produced, which are prohibitory orders issued

against the petitioner on the premise that he has violated the lease

conditions.

3. Along with the reply affidavit, the petitioner has produced

Ext.P14, a notice issued by the Director of Mining and Geology, proposing

to permanently prohibit quarrying in the area wherein the petitioner was

conducting the quarry. The petitioner submitted Ext.P15 reply also.

wpc 7805/2009 &
8778/2009 2

Learned counsel for the petitioner submitted that so far no final orders have

been passed on Ext.P14. It is pointed out that the quarrying operations

have been stopped from 2007 onwards. It is further submitted that a joint

inspection was conducted in the area and a report has already been

submitted by the Revenue authorities. Learned Govt. Pleader submitted

that in the light of the directions issued by a Division Bench of this Court,

various enquiries are going on with regard to the conduct of quarries in

various districts and the same may also have to be considered by the

authorities concerned. I am not finally deciding anything on the merits of

the matter in the light of the fact that the Director of Mining and Geology,

the second respondent in W.P.(C) No.8778/2009 has to take an appropriate

decision on Ext.P14.

4. Therefore there will be a direction to the second respondent in

W.P.(C) No.8778/2009 to take an appropriate decision on Ext.P14 in

accordance with law and after conducting enquiries and getting reports from

various departments including the reports made as per the directions issued

by the Division Bench.

The writ petitions are disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/