High Court Kerala High Court

R.Bhaskaran vs District Collector on 5 March, 2010

Kerala High Court
R.Bhaskaran vs District Collector on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33044 of 2009(A)


1. R.BHASKARAN, S/O.RAMAN, AGED 48,
                      ...  Petitioner
2. G.VRINDAKUMAR, S/O.GOPINATHAN NAIR,
3. SUBASHMONY, S/O.BHASKARA PILLAI,

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. KADAMPANAD GRAMA PANCHAYATH,

3. STATE OF KERALA, REP.BY ITS SECRETARY,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.33044/2009-A
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 5th day of March, 2010

                      J U D G M E N T

The petitioners are workers engaged in sand mining in

Kallada river coming within the jurisdiction of Kadampanad

Grama Panchayat. In view of the dispute between the

various Panchayats, the Government passed an order on

19/07/2006 fixing the boundaries of the Panchayats as well

as guidelines for sand mining.

2. According to the petitioners, persons like them

are now unemployed in view of the indiscriminate sand

mining and due to the stopping of sand mining by the second

respondent-Panchayat. It is mentioned that a writ petition

as W.P.(C).No.35771/2008 is pending before this Court with

regard to the opening of new kadavus in the area of second

respondent-Panchayat. Seeking for appropriate reliefs,

they have filed Ext.P4 representation before the first

respondent-District Collector. They are aggrieved by non

consideration of Ext.P4 representation by the first

respondent.

3. There will be a direction to the first respondent

to take a decision after considering various aspects on

Ext.P4 within a period of six weeks from the date of

receipt of a copy of this Judgment. The petitioner will

W.P.(C). No.33044/2009
-:2:-

produce copy of the writ petition along with a copy of this

Judgment before the first respondent for compliance.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms