IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12929 of 2010(M)
1. P.S.MICHAEL,AGED 44,S/O.SHOURI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,ALAPPUZHA.
... Respondent
For Petitioner :SRI.P.K.IBRAHIM
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.12929/2010-M
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 9th day of April, 2010
J U D G M E N T
The petitioner is the convenor of Neendakara Janakeeya
Samithi. It is pointed out that in Ward No.15 there are
nearly 350 families mostly agriculturists and fishermen.
The area is surrounded by nearly 500 acres of padasekharam
which was used for paddy cultivation and prawn cultivation.
It is alleged that prawn cultivation has caused serious
damage to the environment as well as the ecology of
Neendakara resulting in the life of the people in the
locality in acute misery. It is pointed out that the salty
water is really affecting the lives, environment as well as
the structures including the buildings.
2. Seeking for an intervention of the District
Collector under the provisions of the Kerala Conservation
of Paddy Land and Wetland Act, 2008, the petitioner has
filed a detailed representation as per Ext.P3. The learned
counsel for the petitioner submitted that in the light of
the urgency of the situation, the District Collector may be
directed to take a decision on Ext.P3 after hearing all the
parties and after conducting due enquiries also.
3. There will be a direction to the District
Collector to take a decision with regard to the allegations
W.P.(C). No.12929/2010
-:2:-
in Ext.P3 after hearing the petitioner and the Padasekharam
Committee who are permitting prawn cultivation and after
getting reports from the Tahsildar or the Village Officer
as the case may be within a period of two months.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms