IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11855 of 2010(F)
1. BIJUKUMAR,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. THE ADDITIONAL TAHSILDAR,
3. THE GEOLOGIST,
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.11855 OF 2010
---------------------------------------
Dated this the 6th day of April, 2010.
J U D G M E N T
The petitioner was granted Exhibit P5 permit for mining
brick clay. The petitioner is presently aggrieved by Exhibits P9,
P10 and P15 whereby the petitioner is asked to remit royalty and
fine of an amount of Rs.1,70,640/-. Proceedings have been
issued on the premise that there had been excess mining of the
clay than the permitted quantity. Exhibit P9 is the order passed
by the Revenue Divisional Officer directing the petitioner to remit
the additional amount of royalty.
2. Learned Government Pleader submitted that Exhibit P9
is an appealable order and the appeal will lie before the District
Collector.
If the petitioner files an appeal before the District Collector
within a period of one month along with a copy of this judgment,
the same will be considered and appropriate orders will be passed
after hearing the petitioner within a further period of three
W.P.(C) No.11855/2010 2
months. Till orders are passed in the appeal, further action for
recovery will be kept in abeyance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp