IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33583 of 2008(W)
1. JOSEPH, S/O JOSEPH,
... Petitioner
2. ANCY THOMAS, W/O. THOMAS,
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM,
... Respondent
2. THE REVENUE DIVISIONAL OFFICER, PALA
3. THE ADDITIONAL DISTIRCT MAGISTRATE,
4. THE DEPUTY CHIEF CONTROLLER OF
5. JOSE ZACHARIAS, VENCHOOR HOUSE,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/12/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33583/2008
--------------------
Dated this the 3rd day of December, 2008
JUDGMENT
Petitioners have approached this Court aggrieved
by the illegal quarrying conducted by the respondents
and also aggrieved by the illegal grant of Form 23
Licence to the fifth respondent by the third respondent,
the additional District Magistrate.
2. Learned counsel for the petitioner Mr.Philip
T.Varghese submits that taking note of the complaint
made by the petitioners, first respondent has now
suspended quarrying operations being conduced by the
fifth respondent.
In the circumstances, writ petition is closed
leaving open the contentions of the petitioners and
without prejudice to their right to take appropriate
steps, if the need arises in future.
V.GIRI,
Judge
mrcs