IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27433 of 2010(D)
1. NANDAGOPAL, AGED 37, S/O.INDIRA,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY THE
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR, KUNNATHUNADU TALUK,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/09/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.27433 of 2010 (D)
---------------------------------
Dated, this the 3rd day of September, 2010
J U D G M E N T
Petitioner seeks a direction for consideration of Ext.P3
application made by him for removal of red earth from a plot of land
belonging to him. According to the petitioner, orders have not been
passed on Ext.P3 application and therefore, this writ petition has
been filed.
However, from Ext.P4 it is seen that for removal of soil for
construction of house etc. no such permit is necessary. In that view
of the matter, it is not necessary for the RDO to pass orders on
Ext.P3 provided the purpose for which Ext.P3 is filed is one covered
by Ext.P4 Government Order.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg