IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37529 of 2008(P)
1. PULLIYIL ALI, S/O.ALAVI, UPPADA,
... Petitioner
Vs
1. THE TAHSILDAR, NILAMBUR.
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.37529 OF 2008
------------------------
Dated this the 8th day of January, 2009.
JUDGMENT
Challenge in this writ petition is against Ext.P1, an order
passed by the 2nd respondent, exercising his powers under
Section 27 of the Kerala Protection of River Banks and
Regulation of Removal of Sand Act.
2. A reading of Ext.P1 order shows that it is passed
without adverting to the contentions raised and without
considering the parameters set out by this court in WP(c).
No.15847/08 and connected cases.
For that reason Ext.P1 will stand set aside and the 2nd
respondent shall issue notice to the petitioner and consider
the matter in the light of the judgment referred to above.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/