High Court Kerala High Court

Salimkumar M.P vs Government Of Kerala Represented … on 25 January, 2007

Kerala High Court
Salimkumar M.P vs Government Of Kerala Represented … on 25 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1927 of 2007(D)


1. SALIMKUMAR M.P.,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA REPRESENTED BY
                       ...       Respondent

2. GEOLOGIST,

3. SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.T.L.ANANTHASIVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/01/2007

 O R D E R

J.B. KOSHY and K.P.BALACHANDRAN, JJ.

—————————-

W.P.(C) No.1927 of 2007 D

—————————-

Dated this the 25th day of January, 2007

Judgment

This is a petition alleging police harassment.

On instructions it is submitted by the Government

Pleader that police has only enquiries to find out

whether mining is done against the permits issued. Even

though lorry was seized, it was released in view of the

licence granted and it is submitted that police will not

harass him so long as the petitioner has got licence and

mining is done strictly as per the licence conditions

in the leased area alone. However, police will be free

to check whether petitioner is doing the mining according

to law and also to see that mining is not done beyond the

leased area and strictly according to conditions of

licence.

With the above observations, this writ petition

is disposed of.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

vaa

W.P.(C).No./2007 2

J.B. KOSHY AND

K.P.BALACHANDRAN, JJ.

————————–

W.P.(C) No.1927/2007 D

————————–

Judgment

Dated:25th January, 2007