High Court Kerala High Court

K.V.Prakasan vs The District Geologist on 15 January, 2008

Kerala High Court
K.V.Prakasan vs The District Geologist on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1826 of 2008(P)


1. K.V.PRAKASAN, S/O. VASU, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DISTRICT GEOLOGIST,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/01/2008

 O R D E R
                          ANTONY DOMINIC, J.
              ------------------------------------
                         W.P.(C) 1826 of 2008
              -------------------------------------
                        Dated: January 15, 2008

                               JUDGMENT

In this writ petition Ext.P1 permit has been issued to the

petitioner incorporating condition No.17, based on a judgment of

this court in WP(C) 1694/04. According to the respondents, the

effect of the judgment is that the petitioner will not be entitled to

use pump and motor for washing ordinary sand, which he is mining.

It is objecting to the said clause, this writ petition has been filed.

2. A Division Bench of this court in judgment in WP(C)

No.29713/06 has already taken the view that irrespective of the

facts of the case, there cannot be a clause as Ext.P17 in all cases.

According to the Division Bench judgment, it is for the authorities to

consider the facts of each case and take a decision as to whether

such a clause prohibiting the use of pump and motor is required to

be incorporated or not. In view of the similarity of the facts of this

case with the facts of the case decided by the Division Bench of this

court, I am satisfied that the petitioner is also entitled to the reliefs

WP(C)
Page numbers

similar to what has been granted by the Division Bench.

Therefore, I dispose of this writ petition directing that the

Geologist, Mining, Kottayam, shall consider as to whether a

prohibition of use of pump and motor is required to be imposed in

the case of the petitioner also.

ANTONY DOMINIC, JUDGE

mt/-