High Court Kerala High Court

Ismail E.A. vs The Geologist on 3 November, 2008

Kerala High Court
Ismail E.A. vs The Geologist on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30953 of 2008(I)


1. ISMAIL E.A., ERNMANGALATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST, DISTRICT OFFICE,
                       ...       Respondent

2. THE JOINT DIRECTOR (AGRICULTURE),

3. THE REVENUE DIVISIONAL OFFICER, THRISSUR

                For Petitioner  :SRI.P.M.BENZIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/11/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                    W.P.(C).30953/2008
                       --------------------
       Dated this the 3rd day of November, 2008

                       JUDGMENT

Petitioner sought for a licence under the Kerala

Minor Mineral Concession Rules, to enable him to act as a

dealer in ordinary sand used for non industrial purposes.

Ext.P1 application is pending before the Geologist, the first

respondent, and a decision is to be taken thereon.

2. In the result writ petition is disposed of with the

following directions.

3. If a local inspection by the RDO and the Joint

Director(Agriculture) is necessary, same shall be

completed within a period of four weeks from the date of

receipt of a copy of this judgment and on receipt of the

report, first respondent, Geologist, shall take a decision

on Ext.P1, within three weeks thereafter. The entire

procedure shall be completed within a period of two

months from the date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs