IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4822 of 2010(C)
1. C.A.ABBAS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.4822 of 2010
------------------------------------------------
Dated this the 16th day of February, 2010
JUDGMENT
The petitioner had applied for permission for mining of
sand from the dry land property measuring 1 Acre in Survey
No.219/1 of Aluva East Village, Aluva Taluk. According to the
petitioner, his application was submitted along with the consent
letter, location sketch, possession certificate etc. On receipt of
the petitioner’s application the 3rd respondent issued a letter to
the 2nd respondent requesting to issue a No objection Certificate.
The matter is now pending before the second respondent. It is
the case of the petitioner so far No Objection Certificate has not
been issued by the second respondent in the matter. Ext.P1 is
the inspection report by the Geologist. By Ext.P2 notice, the
petitioner has already moved the District Collector in the matter.
2. There will be a direction to the District Collector to
take a decision on Ext.P2 within a period of three weeks from the
date of receipt of a copy of this judgment. The petitioner will
produce a copy of the writ petition along with a copy of this
judgment for compliance.
The writ petition is disposed of as above. No costs.
T.R.RAMACHANDRAN NAIR, JUDGE
skj