IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 566 of 2009(P)
1. MOSA.P., S/O.PATHROS, 391,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. THE GEOLOGIST, DEPARTMENT OF MINING &
3. THE SECRETARY, PATTAZHY GRAMA PANCHAYAT,
4. R.KRISHNAMOORTHY, ANJU NIVAS,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent :DR.K.P.SATHEESAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
--------------------------------------
W.P.(C)No.566 of 2009
-------------------------------------
Dated 19th March, 2009
JUDGMENT
Raman, J.
This writ petition is filed to quash Ext.P6. Ext.P6 is a licence issued
by the Panchayat for quarrying operations in Survey No.173/4 of Pattazhy
Village, Pathanapuram Taluk. According to the petitioner, apart from Ext.P6
licence, fourth respondent ought to have obtained necessary permission to
establish work place under section 233 of the Kerala Panchayat Raj Act. The
fourth respondent has got a case that nobody is conducting quarrying operations
without obtaining the said permission by the grama panchayat. It is open to the
panchayat concerned. In such circumstances, Panchayat should look into the
matter and pass orders.
The writ petition is disposed of as above.
P.R.RAMAN
JUDGE
P.S.GOPINATHAN
JUDGE
TKS