IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18140 of 2010(N)
1. P.M.BASHEER, S/O.MUSTHAFA, AGED 39 YEARS
... Petitioner
Vs
1. DIRECTOR OF MINING AND GEOLOGY,
... Respondent
2. THE DISTRICT GEOLOGIST, ERNAKULAM
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No. 18140 OF 2010
-------------------------------
Dated this the 11th day of JUNE, 2010
J U D G M E N T
The petitioner is aggrieved by Ext.P4 notice issued by the
second respondent directing the petitioner to stop the quarrying
activities undertaken by the petitioner in certain properties
mentioned therein.
2. I have heard the learned Government Pleader also. I
am of opinion that having issued Ext.P4 notice, the second
respondent or the appropriate authority has a duty to take it to
its logical conclusion by passing final orders in the matter.
Accordingly, this writ petition is disposed of with a direction
to the competent as between respondents 1 and 2 to pass final
orders pursuant to Ext.P4 notice as expeditiously as possible, at
any rate, within a period of one month from the date of receipt of
a copy of this judgment, after affording an opportunity of being
heard to the petitioner.
S. SIRI JAGAN, JUDGE
acd