IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8449 of 2007(E)
1. MANAL VARAL THOZHILALI SAMRAKSHANA
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, IDUKKI.
... Respondent
2. THE SECRETARY, KONNATHADI PANCHAYATH,
3. THE SECRETARY, VELLATHOOVAL PANCHAYATH,
4. THE SECRETARY, KANJIKUZHI PANCHAYATH,
For Petitioner :SRI.P.SREEKUMAR
For Respondent :SRI.P.P.JACOB
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/03/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------
W.P.(C).No.8449 of 2007 - E
---------------------------------
Dated this the 26th day of March, 2009
J U D G M E N T
The petitioner is an organisation registered under the
Travancore Cochin Literary, Scientific and Charitable Societies
Registration Act and members of the petitioner are the workers
engaged in sand mining in the various Panchayaths in Idukki
District. The main grievance is that the respondents/Panchayaths
having decided to assign the right to collect sand from the
various ‘kadavus’ situated in the Panchayaths on a contract basis,
the petitioner, being a society is unable to adopt the tactics being
followed by the contractors, particularly when the maximum
amount that could be quoted per load is only Rs.250/-. The
petitioner contends that at least some ‘kadavus’ in the
Panchayaths shall be reserved to associations like the petitioner
so as to protect the interest of the actual working class who are
the members of the petitioner.
2. Learned counsel for the petitioner submits that the
petitioner has already projected their grievances by filing Ext.P2
W.P.(C).No.8449 of 2007 – E
2
representation before the 1st respondent, which is stated as still
pending. The petitioner will be at liberty to supplement Ext.P2
representation by filing any additional representation within a
period of one month from today. The 1st respondent is directed
to consider Ext.P2 representation and pass appropriate orders in
accordance with law, after giving an opportunity of being heard
to the petitioner and also to the respondents/Panchayaths, as
expeditiously as possible, and at any rate, within a span of four
months. The petitioner shall produce a copy of the judgment
before the 1st respondent so as to enable the 1st respondent to
pursue further steps.
The writ petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE.
bkn/-