IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6199 of 2006(K)
1. S. SASEENDRAN PILLAI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, TRIVANDRUM.
... Respondent
2. THE DIRECTOR (MINING AND GEOLOGY),
3. THE SENIOR GEOLOGIST,
4. THE TAHSILDAR,
5. THE SUB INSPECTOR OF POLICE,
6. V. UNNIKRISHNAN,
7. S. UNNIKRISHNAN PILLAI,
8. GOPALAKRISHNA KURUP,
9. VIKRAMAN PILLAI,
10. RAVEENDRAN PILLAI,
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.6199 of 2006
----------------------------------------------
Dated 10th November, 2008.
J U D G M E N T
Ext.P21 order passed by the District Collector,
Trivandrum, whereby the District Collector confirmed his earlier
order regarding the stop memo issued in the matter of use of jack
hammer for blasting rocks, is under challenge. It is stated in
Ext.P21 that “Due to the uncontrolled quarrying operations some
of the area became ponds and the free flow of drinking water is
restricted, which may entail water scarcity in the near future. The
Mining and Geology Department will look into this, in consultation
with the Departments concerned and submit necessary proposals
for a solution for overcoming this hazardous situation.”
2. There will be a direction to the third respondent to
file a report before the District Collector as observed in the
impugned order extracted above, within a period of three months
from the date of production of a copy of the judgment and
thereafter, the District Collector will review the order and pass
fresh orders in the light of the report submitted by the third
respondent. It is made clear that in the process, the petitioner as
WP NO.6199/06 2
well as the party respondents will also be afforded an opportunity
for hearing. Orders as above will be passed within another two
months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.6199 of 2006
———————————————-
J U D G M E N T
Dated 10th November, 2008.