High Court Kerala High Court

C.Vijayan vs The Revenue Divisional Officer on 27 January, 2011

Kerala High Court
C.Vijayan vs The Revenue Divisional Officer on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2731 of 2011(N)


1. C.VIJAYAN, PRESIDENT, VAZHAPPUZHA PADDY,
                      ...  Petitioner
2. A.N.ANURAG, SECRETARY, S.N.D.P.UNION,

                        Vs



1. THE REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, PALAKKAD-1.

3. THE AGRICULTURAL OFFICER, KRISHI

4. THE SUB INSPECTOR OF POLICE, KOLLENGODE

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
             --------------------------------------------------
                  W.P.(C) NO.2731 OF 2011(N)
             --------------------------------------------------
           Dated this the 27th day of January, 2011

                          J U D G M E N T

Petitioners complain about the indiscriminatory mining of

brick clay from the different Panchayats in Palakkad District.

They also rely on Ext.P2 report of the 3rd respondent in support of

their contentions. This issue has been brought to the notice of the

2nd respondent by filing Ext.P3 representation and despite the

above, according to the petitioners due to the inaction of the

authorities indiscriminatory mining is going on. It is complaining

of the above the writ petition is filed.

2. As at present, what is required is that the 2nd respondent

should take appropriate action on Ext.P3 complaint of the

petitioners with notice the parties who ever is affected by such

action, as expeditiously as possible on the production of a copy of

the judgment. It is clarified that this court has not expressed

anything on the merits of the case and it is entirely for the 2nd

respondent to issue directions in accordance with law.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :