IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3068 of 2010(G)
1. MUJEEB REHMAN, S/O.SAIDU MUHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR DEPARTMENT OF MINING AND
3. THE REVENUE DIVISIONAL OFFICER,
4. THE DISTRICT COLLECTOR,
5. THE THAHASILDAR, KODUNGALLUR TALUK,
6. THE JOINT DIRECOT DEPARTMENT OF
7. GEOLOGIST, DEPARTMENT OF MINING AND
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.3068 OF 2010
---------------------------------------
Dated this the 30th day of January, 2010.
J U D G M E N T
The petitioner is engaged in the business of stock and sale
of ordinary sand. He intends to conduct business for the stock
and sale of ordinary sand in the property having an extent of 16
cents situated in survey No.673/2 in Eriyad village, Kodungallur
Taluk in Thrissur District.
2. For getting licence, the petitioner submitted an
application before the 2nd respondent as per Exhibit P1 along with
all the required documents. The 2nd respondent forwarded the
application to the 3rd and 5th respondents. It is pointed out that
the agriculture officer and the village officer have sent reports in
favour of the petitioner after inspection. Exhibit P2 is the copy of
the certificate issued by the Principal Agriculture Officer to the
Geologist. But, the 3rd respondent Revenue Divisional Officer
rejected the application of the petitioner as per Exhibit P3. The
petitioner filed Exhibit P4 application before the District Collector
W.P.(C) No.3068/2010 2
in the matter.
3. Learned Government Pleader on instructions submitted
that the competent authority is the District Collector in the light
of the amended Rule 57 of the Kerala Minor Mineral Concession
Rules.
There will be a direction to the 4th respondent to take a
decision on Exhibit P4, after assessing various materials produced
by the petitioner and the reports furnished by other statutory
authorities, within a period of two months from the date of
production of a copy of this judgment. The petitioner will
produce a copy of this judgment along with copy of the writ
petition for compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp