High Court Kerala High Court

Kuttampuzha Grama Panchayat vs State Of Kerala on 6 November, 2008

Kerala High Court
Kuttampuzha Grama Panchayat vs State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15091 of 2008(V)


1. KUTTAMPUZHA GRAMA PANCHAYAT, REPRESENTED
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT EXPERT COMMITTEE FOR

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :06/11/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 15091 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 6th day of November, 2008

                                   JUDGMENT

The Kuttampuzha Grama Panchayat has approached the

District Expert Committee constituted under the Kerala Protection of

River Banks & Regulation of Removal of Sand Act, 2001, for

permission to remove a specified quantity of sand from Kuttampuzha

river. It is submitted that the 2nd respondent is the competent

authority to conduct an enquiry and grant permission.

Having heard the learned Government Pleader also, this Writ

Petition is disposed of directing the 2nd respondent to consider

Ext.P13, to identify and specify the quantity of sand that could be

removed under the aforementioned Act and take a decision within a

period of two months from the date of receipt of a copy of this

judgment. It is open to the 2nd respondent to impose such conditions

as are warranted while granting permission , if they decided to grant

such permission. Copy of the writ petition shall be produced along

with a copy of this judgment.

(V. GIRI, JUDGE)

ttb

W.P.C.No. 15091 OF 2008
-:2:-