High Court Kerala High Court

Robert.S vs The Secretary on 4 May, 2010

Kerala High Court
Robert.S vs The Secretary on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14169 of 2010(U)


1. ROBERT.S, S/O.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE FOREST RANGE OFFICER,

3. CHIEF CONSERVATOR OF FOREST,

4. THE DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                         ANTONY DOMINIC, J.
                        ================
                   W.P.(C) NO. 14169 OF 2010 (U)
                   =====================

                Dated this the 4th day of May, 2010

                            J U D G M E N T

Petitioner alleges that he has entered into Ext.P1 agreement with

the respondents for transportation of 5,000 M3 river sand from

MilppalamKadavu to Kalavara established by the Forest Department.

According to him, though he has been transporting river sand in

compliance with the agreement conditions, for malafide reasons, he

was issued Ext.P4 show cause notice containing allegations of

unsatisfactory performance of the agreement conditions and alleging

that he has been transporting only meagre quantity of river sand. It is

stated that on receipt of Ext.P3, he has filed Ext.P4 reply to the 1st

respondent and that without considering the reply, steps are being

taken to cancel the agreement. It is with this grievance, the writ

petition is filed.

2. If as stated by the petitioner, he has filed Ext.P4 reply to

Ext.P3 notice, necessarily the 1st respondent shall consider the same

with notice to him before any coercive action is taken. Having regard

to the case of the petitioner that Exts.P3 and P4 are still pending

before the 1st respondent, it is directed that the 1st respondent shall

WPC No. 14169/10
:2 :

consider Ext.P3 in the light of Ext.P4 reply filed by the petitioner as

expeditiously as possible on the production of a copy of this judgment.

It is directed that till orders as passed as above, status quo as on date

in so far as Ext.P2 agreement is concerned, shall be maintained.

3. Petitioner shall produce a copy of this judgment along with

a copy of the writ petition before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp