Kerala High Court
R. Mohan vs District Collector on 24 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12515 of 2006(M)
1. R. MOHAN, S/O. RAGHAVAN,
... Petitioner
Vs
1. DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. REVENUE DIVISIONAL OFFICER, KOLLAM.
3. GEOLOGIST,
4. CIRCLE INSPECTOR OF POLICE, ANCHAL.
5. SHAJI S., S/O. M.SUKUMARAN,
6. S. VINOD, S/O. SHAJI,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent :SRI.R.S.KALKURA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.12515 of 2006
-----------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
Petitioner is aggrieved by the mining permit issued to
respondents 5 and 6 for mining sand/clay. Apparently the period
has expired. Therefore, the writ petition is disposed of making
it clear that before the 3rd respondent issuing any further permit
to respondents 5 and 6 or anybody, the petitioner should also be
afforded an opportunity for hearing.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.12515 of 2006
———————————–
JUDGMENT
24th September, 2008