High Court Kerala High Court

Mathew Joseph vs The District Collector on 16 September, 2009

Kerala High Court
Mathew Joseph vs The District Collector on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25431 of 2009(Y)


1. MATHEW JOSEPH,
                      ...  Petitioner
2. JOHNS MATHEW, PALAKUNNEL HOUSE,
3. BINOY THOMAS,
4. SUKUMARAN M.K., MADATHIKUDY HOUSE,
5. SOMESH KUMAR P.V.,
6. DIPU M.V., MUKALEL HOUSE,
7. K.J.GEORGE,
8. C.K.CHANDRAN, CHAKKIMANIKUNNEL HOUSE,
9. MATHUKUTTY K.J.,
10. P.B.SURESH,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE GEOLOGIST,

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/09/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-

W.P.(C) No.25431 of 2009

—————————————-
Dated 16th September, 2009

Judgment

Heard Sri.Jobi Jose Kondody, the learned counsel appearing for

the petitioners and Sri.C.P.Sudhakara Prasad, the learned Advocate

General appearing for the respondents.

2. The petitioners, ten in number, are dealers in ordinary

sand. Exts.P1 to P10 are copies of the dealers’ licences issued to

them by the Geologist of Idukki district under rule 48 C of the Kerala

Minor Mineral Concession Rules, 1967. The licences were issued to

them in the months of March, July and August, 2009. By Ext.P11

series of orders which are impugned in this writ petition, the

Geologist cancelled the dealers’ licences issued to the petitioners.

The petitioners submit that before the dealers’ licences issued to

them were cancelled, they were not put on notice or heard. They

also contend that the District Collector, Idukki had only directed

cancellation of quarrying permits alleging violation of the conditions

of permit and as they are not engaged in quarrying activity and are

only dealers in sand, the Geologist acted arbitrarily in cancelling

their dealers’ licences.

W.P. (C)No.25431/2009 2

3. The learned Advocate General appearing for the

respondents does not dispute the fact that the petitioners were not

heard before their dealers’ licences were cancelled. The learned

Advocate General fairly conceded that the District Collector and the

officers of the Mining and Geology Department intended only to stop

unauthorised quarrying and that the Geologist will issue notice to

the petitioners and hear them, afresh.

4. In the light of the admitted fact that Exts.P1 to P10

dealiers’ licences were cancelled without notice to the petitioners

and without affording them an opportunity to state their case, I am

of the opinion that Ext.P11 series of orders which are impugned in

this writ petition cannot be sustained. The Geologist has not in the

impugned orders, set out the grounds on which dealers’ licences

issued to the petitioners are liable to be cancelled. The impugned

orders disclose that the District Collector had only directed that

quarrying should be stopped. I accordingly allow this writ petition,

quash Ext.P11 series of orders impugned in this writ petition and

direct that the petitioners will be entitled to continue to operate

their dealers’ licences in terms of the conditions and stipulations

therein. I make it clear that nothing contained in this judgment will

stand in the way of the respondents from proceeding against the

W.P. (C)No.25431/2009 3

petitioners in accordance with law if grounds exist for cancellation of

the dealers’ licences issued to them.

P.N.RAVINDRAN
Judge

vaa