IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17682 of 2008(E)
1. JAGATHAMMA, PUNNOORETH, MATHOOR P.O,
... Petitioner
Vs
1. THE TAHSILDAR, KOZHENCHERY TALUK,
... Respondent
2. THE VILLAGE OFFICER,CHENNEERKKARA
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.SALIM V.S.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/06/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 17682 of 2008
==================
Dated this the 24th day of June, 2008
J U D G M E N T
The petitioner challenges Ext.P1 order passed by the
Tahsildar, Kozhencherry, in proceedings under the Kerala
Protection of River Banks and Regulation of Removal of Sand Act,
2001. In view of the allegations in the writ petition, the learned
Government Pleader submits that the respondents are
withdrawing Ext.P1 order and fresh orders after affording an
opportunity of being heard to the petitioner would be passed.
This is recorded and the writ petition is closed. However, I make
it clear that the petitioner shall be afforded an opportunity to
adduce evidence also and fresh orders to be passed shall on the
face of it reveal that the evidence of the petitioner and his
contentions were duly considered by the person who passes the
order.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2