IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1517 of 2009(S)
1. J.S.MAHESH, AGED 27 YEARS,
... Petitioner
Vs
1. SRI.BIJU.K.,
... Respondent
2. SRI.ABDUL SALAM, AGED 41 YEARS,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/02/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
Cont. Case (C) No. 1517 OF 2009
--------------------------
Dated this the 25th day of February, 2010
J U D G M E N T
Smt. T.B.Remani, the learned Government Pleader
appearing for the first respondent submits that as directed by the
Revenue Divisional Officer, Thiruvananthapuram on 1.1.2010, the
Tahsildar, Nedumangad Taluk has issued a stop memo dated
6.1.2010 directing the second respondent/writ petitioner to stop
operating the quarry. Sri. T.Ramaprasad Unni, the learned counsel
for the second respondent/writ petitioner is not in a position to state
whether such a memo has been received. Sri. Elvin Peter, P.J., the
learned counsel for the petitioner submits that in such
circumstances, this contempt case may be closed leaving open the
right of the petitioner/ 6th respondent in the writ petition to bring the
fact that a stop memo has been issued by the Tahsildar,
Nedumangad Taluk on 6.1.2010 to the notice of the learned single
Judge and seek appropriate variation of Annexure A1 order.
Reserving liberty as above, this contempt case is closed.
P.N.RAVINDRAN,
(JUDGE)
vps
2