High Court Kerala High Court

M.Beeran vs State Of Kerala on 20 June, 2007

Kerala High Court
M.Beeran vs State Of Kerala on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 10366 of 1998(Y)



1. M.BEERAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.MKS.MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2007

 O R D E R
                              KURIAN JOSEPH J.

                   ----------------------------------------------

                         O.P. NO.10366  OF  1998

                   ----------------------------------------------

                          Dated 20th  June,  2007.

                               J U D G M E N T

Petitioner approached this Court aggrieved by Ext.P1

notice issued by the Deputy Collector regarding seniorrage payable by

the petitioner. It is seen from the counter affidavit that the petitioner

is liable to pay the amounts as per the permit. Since the petitioner has

not been given an opportunity to state his objections with regard to the

rate and the levy, it is only appropriate that the petitioner is given an

opportunity before the competent authority. In view of the stand taken

in the counter affidavit filed on behalf of the Deputy Collector, it is only

appropriate that the matter is considered by the Director of Mining and

Geology, the second respondent. In the event of the petitioner

approaching the second respondent within a period of two months from

today, the matter will be considered by the said authority with notice

to the petitioner and appropriate orders in accordance with law will be

passed within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2

KURIAN JOSEPH, J.

———————————————-

O.P. NO.10366 OF 1998 (H)

———————————————-

J U D G M E N T

Dated 20th June, 2007.