High Court Kerala High Court

P.K.Cherian vs Geologist on 19 November, 2007

Kerala High Court
P.K.Cherian vs Geologist on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16569 of 2006(V)


1. P.K.CHERIAN, AGED 75 YRS, S/O. KURIEN,
                      ...  Petitioner
2. K.K.KURIEN @ K.K.MATHEW, AGED 73 YRS,
3. K.K.IDICULLA, AGED 60 YRS,

                        Vs



1. GEOLOGIST,
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2007

 O R D E R
                  ANTONY DOMINIC, J
                        -------------------
                     W.P.(C).16569/2006
                        --------------------
       Dated this the 19th day of November, 2007

                        JUDGMENT

The challenge in this writ petition is against Exts.P2

to P4. By these notices, petitioners were directed to pay

the royalty and fine based on the finding that they had

committed illegal sand mining.

2. A statement has been filed by the respondent in

which it is stated that Ext.P1 notice was issued by the

respondent following the detection of illegal sand mining

and pursuant to the notices, petitioners appeared in the

office of the respondent and admitted in writing the

offence of unouthorised sand mining from their respective

properties. It is also stated that the petitioners expressed

their willingness to compound the offence in terms of the

provisions contained in the Kerla Mines and Mineral

Concession Rules, 1967, and that instead of remitting fine

they continued with the illegal sand mining. Respondent

stated that it is on account of this, that they issued

Exts.P2 to P4.

W.P.(C).16569/2006
2

3. In view of the admission of guilt by the petitioners,

as stated in the statement filed on behalf of the

respondent, to which no reply has been filed, I do not

find any illegality in issuing Exts.P2 to P4 notices. Writ

petition fails and the same is dismissed.

ANTONY DOMINIC
Judge
mrcs