IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2656 of 2008(N)
1. P.GOPINATHAN, AGED 47 YEARS,
... Petitioner
Vs
1. THE GEOLOGIST, MINING AND GEOLOGY
... Respondent
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P(C) Nos. 2656 OF 2008
-----------------------------------
Dated this the 23rd day of January, 2008
JUDGMENT
Referring to Clause 17 of Ext.P1 petitioner has filed Ext.P2.
By Ext.P2 he seeks a modification of Ext.P1 permitting him to use
the pump and motor for washing ordinary sand. This identical
issue has been considered by a Division Bench of this Court in
Ext.P3 judgment wherein it has been held that conditions
permitting or prohibiting the use of motor and pump can be
imposed depending on the facts of each case and that there
cannot be a universal imposition of any such prohibition. In view
of the position as above, since the petitioner’s claim is same as
the one considered by this Court in Ext.P3 judgment I dispose of
this Writ Petition directing the respondent to consider Ext.P2
representation filed by the petitioner in the light of Ext.P3 judgment
and pass orders thereon as expeditiously as possible, at any rate
within four weeks of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondent for compliance.
ANTONY DOMINIC, JUDGE
btt
WPC No.
2
WPC No.
3