High Court Kerala High Court

Santhamma Abraham vs State Of Kerala on 15 October, 2007

Kerala High Court
Santhamma Abraham vs State Of Kerala on 15 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23449 of 2006(N)


1. SANTHAMMA ABRAHAM,
                      ...  Petitioner
2. MATHAI KURUVILLA, S/O. KURUVILLA,
3. THOMAS KUTTY,
4. M.PANKAJAKSHAN,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE REVENUE DIVISIONAL OFFICER,

4. VELIYANADU GRAMA PANCHAYATH, REP. BY

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.SALIL NARAYANAN K.A.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/10/2007

 O R D E R
                       ANTONY DOMINIC, J.
                         --------------------------
                    W.P.(C). NO. 23449 OF 2006
                            ---------------------
                Dated this the 15thday of October, 2007

                            J U D G M E N T

The prayer made in this writ petition is to direct the 4th

respondent to consider and pass orders on Ext.P2 complaint of

illegal sand mining submitted by the petitioners.

2. Learned Standing counsel on instructions confirms the

receipt of Ext.P2 complaint and therefore, I dispose of this writ

petition making it clear that appropriate action on Ext.P2 shall be

taken by the 4th respondent without any further delay.

ANTONY DOMINIC, JUDGE

vps