IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 69 of 2010(G)
1. PRASANNAN THOMAS,AGED 35 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, COLLECTORATE,
... Respondent
2. THE GEOLOGIST, MINING & GEOLOGY
For Petitioner :SRI.JOBI JOSE KONDODY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :21/01/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J
==================
W.P(C) No. 69 of 2010
==================
Dated this the 11th day of January, 2010
J U D G M E N T
The petitioner herein is an applicant for a quarry
permit for mining sand from the property comprised in
Survey No.15/8 (T.P.No.16025) of Karunapuram Village in
Udumpunchola Taluk of Idukki District, under the Kerala
Mining Construction Rules 1967. The Ext.P2 is the copy of
the application which is filed before the 1st respondent
dated 3/8/2009.
2. Based on the communication issued by the first
respondent, the Tahsildar of Udumpunchola village has
forwarded the application to the Village Officer,
Udumpunchola. The same is evidenced by Ext.P3. After
visiting the site, the Village Officer prepared a sketch and
plan which is produced as Ext.P4. The possession
certificate issued by the Village Officer produced as Ext P5.
-2-
It is submitted by the petitioner that the Tahsildar and
Village Officer has already forwarded the report to the
District Collector recommending the application.
Therefore, after the District Collector from the Geologist
through the Tahsildar and the …………………….. has
forwarded Ext.P8 report already. Further, Ext.P9 a
communication was issued from the Office of District
Collector to the Deputy Collector, Udumpunchola village
seeking for further report in the matter. The petitioner
contends that the same is unnecessary in the light of the
reports already furnished. It is also in the case of the
petitioner, showing such ………………..in the Tahsildar,
Udumpunchola village.
3. Heard the learned Government Pleader for the
respondents. In the light of the materials produced by the
petitioner, there will be a direction to the first respondent
to take a decision with regard to the no objection
certificate, as requested in Ext.P2, within a period of one
-3-
month from the today. The petitioner to produce a copy of
writ petition along with a copy of ………………………………. for
completion.
T.R.RAMACHANDRAN NAIR
JUDGE
nl
-4-
T.R.RAMACHANDRAN NAIR
JUDGE
rhs