High Court Kerala High Court

K.K. Venu vs State Of Kerala on 23 January, 2009

Kerala High Court
K.K. Venu vs State Of Kerala on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2553 of 2009(D)


1. K.K. VENU, KOOTTALA HOUSE, SOUTH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR, MINING AND

3. THE PRESIDENT, CHEMBU GRAMAPANCHAYATH,

4. THE DISTRICT COLLECTOR, KOTTAYAM,

5. MANOJ, S/O. SAHADEVAN, KIZHAKKUMCHERRY

                For Petitioner  :SRI.N.RADHAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/01/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                W.P.(C).No.2553 OF 2009
              ------------------------
           Dated this the 23rd day of January, 2009.

                         JUDGMENT

Petitioner complains of indiscriminate sand mining on

the banks of Kallukothum Kadavupuzha which is a branch

of Muvattupuzha river. Complaining this petitioner says

that he has filed Exts.P3 and P4 before the 2nd and 3rd

respondents.

2. The allegation in this writ Petition is that despite

having pointed out the indiscriminate sand mining, no

steps are taken by respondents 2 and 3.

Taking into account the above complaint of the writ

petitioner, the writ petition is disposed of directing the

respondents 2 and 3 to take necessary action on Exts.P3

and P4, if these complaints have been received by them.

Orders there on shall be passed as expeditiously as

possible and at any rate within 4 weeks from the date of

/2/

production of a copy of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/