High Court Kerala High Court

K.G.Murali vs The Geologist on 5 August, 2008

Kerala High Court
K.G.Murali vs The Geologist on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23427 of 2008(L)


1. K.G.MURALI, KOVATH VEEDU, CHERUVAL,
                      ...  Petitioner
2. P.K.ARAVINDAKSHAN, PULIKKAN VEEDU,
3. K.A.ANIL KUMAR, KOVATH VEEDU,
4. V.D.SANTHOSH KUMAR,

                        Vs



1. THE GEOLOGIST, THRISSUR.
                       ...       Respondent

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2008

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 23427 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 5th   August, 2008.

                           J U D G M E N T

The petitioners were served with Exts. P1 to P4 show cause

notices directing them to show cause why large amounts mentioned

therein should not be recovered from them as penalty and royalty for

unauthorisedly mining clay from the properties in their possession.

According to the petitioners, the mining alleged is from the

properties of the petitioners themselves for which no royalty is liable

to be paid. Taking this contention, the petitioners have filed Exts. P5

to P9 objections. The petitioners therefore seek a direction to the

respondent to consider their objections and to take a just and

reasonable decision in the matter.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, this writ petition is

disposed of with a direction to the respondent to pass final orders

pursuant to Exts. P1 to P4 after considering the objections of the

petitioners, namely, Exts.P 5 to P9, as expeditiously as possible.

While passing orders, the respondent shall particularly address

himself to the question as to whether in respect of mining from the

petitioners’ own properties, any royalty is payable. Needless to say

before passing final orders, no amount shall be recovered from the

petitioners.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.