IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 7537 of 2002(V)
1. K.HRIDAYAKUMAR, KOCHERI HOUSE,
... Petitioner
2. K.N.SUKUMARAN, MOHANA VILASAM,
3. K.V.VIJU, ELLALIL KIZHAKKETHIL,
4. N.KUTTAPPAN, MANGALLAYYATHU,
Vs
1. KERALA MINERALS AND METALS LTD,
... Respondent
2. P.SUBHASHCHANDRAN, NOBLE CONSTRUCTIONS,
3. STATE OF KERALA, REPRESENTED BY ITS
4. REVENEU DIVISIONAL OFFICER, QUILON.
For Petitioner :SRI.N.SUKUMARAN
For Respondent :SRI.U.K.RAMAKRISHNAN (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No.7537 OF 2002
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
This original petition is filed mainly with the following
prayers:
A. Issue a writ of mandamus commanding the
1st respondent to put up permanent anti sea erosion
walls on the eastern side of their mining area at
Ponmana.
B. Issue a writ of mandamus commanding respondents 1
and 2 not to carry on mining operations at Ponmana
area before putting up anti sea erosion walls to prevent
erosions.
In view of the intervening developments, in case the
petitioners have still any grievance left, they may approach the
first/third respondent, in which case, appropriate action in
accordance with law in the matter will be taken thereon,
expeditiously.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 7537 OF 2002
J U D G M E N T
28.08.2008