Kerala High Court
Idukki-Kanjikuzhy Grama … vs State Of Kerala on 23 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24860 of 2004(H)
1. IDUKKI-KANJIKUZHY GRAMA PANCHAYATH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE PRINCIPAL CONSERVATOR OF FORESTS AND
3. THE DIVISIONAL FOREST OFFICER,
4. THE FOREST RANGE OFFICER,
5. THE DISTRICT COLLECTOR IDUKKI,
For Petitioner :SRI.JOICE GEORGE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 24860 OF 2004
---------------------------------------
Dated this the 23rd day of November, 2007.
J U D G M E N T
The petitioner-Panchayath is aggrieved by the interference
of the respondents 2 to 4 in the matter of mining of sand. The
District Collector and the Chief Conservator of Forests have
looked into the matters. If panchayath is still aggrieved,
panchayath may approach the first respondent within a period of
two months from today, in which case, the matter will be duly
considered by the first respondent with notice to the panchayath,
second respondent and any other affected parties, and
appropriate action in accordance with law in the matter will be
taken within a period of another four months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp