High Court Kerala High Court

Moni Mathew vs State Of Kerala on 11 December, 2006

Kerala High Court
Moni Mathew vs State Of Kerala on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 11249 of 2002(L)


1. MONI MATHEW, PUTHANAPRAKKUNNEL,
                      ...  Petitioner

                        Vs



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

2. THE JOINT CHIEF CONTROLLER OF EXPLOSIVES

3. THE DIRECTOR OF MINING & GEOLOGY,

4. THE DISTRICT COLLECTOR, KOTTAYAM.

5. THE REVENUE DIVISIONAL OFFICER,

6. THE PRESIDENT, TEEKOY GRAMA PANCHAYATH,

7. TEEKOY GRAMA PANCHAYATH,

8. T.T.VARKEY, THATTAMPARAMBIL HOUSE,

9. THOMMAN CHACKO, MENAPPATTU PADICKAL

10. P.T.THOMAS, PERAKUNNEL HOUSE,

                For Petitioner  :SRI.KCC.RAJA

                For Respondent  :SRI.PHILIP T.VARGHESE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/12/2006

 O R D E R
                           KURIAN JOSEPH, J.

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

                         O.P.No.11249 OF 2002

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

           Dated this the 11th day of December, 2006


                             J U D G M E N T

Petitioner approached this court praying for a direction to

grant licence for quarrying. Learned Counsel for the

respondents 8 to 10 submits that Panchayat did not take a

decision in the matter since civil disputes in the matter were

pending. Therefore, this writ petition is disposed of making it

clear that it will be open to the petitioner to approach the

Panchayat subject to the outcome of the civil dispute in which

case the matter will be duly considered by the Panchayat.

(KURIAN JOSEPH, JUDGE)

ps

2

KURIAN JOSEPH, J.

O.P.No.11249/2002

JUDGMENT

11th December, 2006