High Court Kerala High Court

M.P. Ouseph vs P.V. Thomas on 27 January, 2011

Kerala High Court
M.P. Ouseph vs P.V. Thomas on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31877 of 2004(T)


1. M.P. OUSEPH, MALIACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. P.V. THOMAS, PULLAN HOUSE,
                       ...       Respondent

2. MARY THOMAS, W/O. P.V. THOMAS,

3. P.J. POULOSE, PARAMBI HOUSE,

4. PARAKKADAVU GRAMA PANCHAYATH,

5. REVENUE DIVISIONAL OFFICER,

6. GEOLOGIST, DISTRICT OFFICE,

7. DEPUTY CHIEF CONTROLLER OF EXPLOSIVES

8. KERALA STATE POLLUTINO CONTROL BOARD,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :SRI.K.JAJU BABU

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2011

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                   -------------------------------------
                       W.P.(C)No.31877 Of 2004
             -----------------------------------------------------
       DATED THIS THE 27th DAY OF JANUARY, 2011

                               J U D G M E N T

The Writ Petition is filed by the petitioner aggrieved by the

conduct of a quarry allegedly near his residential house, violating

the relevant rules in the matter.

2. Various directions have been issued by this Court

during the pendency of the Writ Petition and it is pointed out that

the quarry had stopped functioning in the light of the interim

orders passed.

3. Heard the learned counsel appearing for the Pollution

Control Board and the learned counsel for the Panchayat. The

learned Standing Counsel for the Pollution Control Board

submitted that there is no consent for operating the quarry by

the respondents concerned. The learned counsel for the

Panchayat also submitted that the Panchayat has not issued any

licence. In that view of the matter, there cannot be any doubt

that respondents 1 to 3 cannot operate the quarry.

4. The learned counsel for respondents 1 to 3 then

submitted that there are unobjectionable parts in the property

W.P.(C)No.31877/04 -2-

where quarrying can be done. It is a matter which the said

respondents can agitate before the licensing authorities

concerned and I am not expressing anything on the merits of it.

The Writ Petition is accordingly disposed of.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn

True copy

P.A. to Judge