IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35621 of 2010(C)
1. SAJU.K.B, S/O. BAHULEYAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE GEOLOGIST, COLLECTORATE,
3. THE TAHSILDAR, TALUK OFFICE,
4. THE VILLAGE OFFICER, VADAKKU MURI,
5. SOMAN, PADIKKAL HOUSE,
6. MOHANAN, PADIKKAL HOUSE,
7. A.E. NOUSHAD, FLAT NO.4B,
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 35621 of 2010 C
```````````````````````````````````````````````````````
Dated this the 30th day of November, 2010
J U D G M E N T
The allegation in the writ petition is that the 7th
respondent is illegally excavating sand from the property
belonging to respondents 5 and 6. It is seen that highlighting
the grievance, the petitioner has made complaints including
Exts.P5 and P6 before the first respondent. The petitioner
also alleges that although a stop memo was issued acting
upon the complaints, the excavation of sand is still continuing.
2. Taking note of this grievance, without expressing
anything on the merits of the contentions raised, and leaving it
open to the first respondent to take appropriate action in the
matter on the production of a copy of this judgment, this writ
petition is disposed of.
Petitioner to produce a copy of this judgment and writ
petition before the first respondent for compliance.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks