High Court Kerala High Court

P.T.Sanilkumar vs The District Collector on 12 August, 2009

Kerala High Court
P.T.Sanilkumar vs The District Collector on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23009 of 2009(S)


1. P.T.SANILKUMAR,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. DHARMADAM GRAMA PANCHAYATH,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/08/2009

 O R D E R
           KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
               -----------------------------------------
                    W.P(C)No.23009 of 2009
               -----------------------------------------
           Dated this the 12th day of August, 2009

                              JUDGMENT

Kurian Joseph,J.

The writ petition is filed with the following prayers:-

(i) issue a writ of mandamus or any other order or
direction, directing the respondents to take
appropriate action against the unauthorised sand
mining carried out in the places mentioned in
Ext.P2.

(ii) issue a writ of mandamus or any other order or
direction, directing the respondents to conduct a
scientific assessment of the functioning of the
approved Kadavu and direct to take steps to
preserve the Bio-physical Environment System of
the River from where sand mining is carried out.

There will be a direction to the first respondent to look into Ext.P2

representation and take appropriate action thereon in accordance

with law. It is made clear that the first respondent shall conduct

appropriate scientific study with regard to the impact on

environment through CWRDM and the required expenditure can

W.P(C)No.23009/2009
-:2:-

be met from the River Management Fund. The needful as above

shall be done within a period of four months from the date of

production of a copy of this judgment along with a copy of the

writ petition.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ahg.

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

W.P(C)No.23009 of 2009

—————————-

JUDGMENT

12th August, 2009