IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33617 of 2009(V)
1. SIBI PETER, S/O. PATHROSE,
... Petitioner
Vs
1. DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. GEOLOGIST MINING AND GEOLOGY DEPT.
3. TAHSILDAR, TALUK OFFICE,
4. VILLAGE OFFICER, ARACKAPADY,
For Petitioner :SRI.B.GOPAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/11/2009
O R D E R
P.N.RAVINDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 33617 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 23rd day of November 2009.
JUDGMENT
Heard Sri. B.Gopakumar, the learned counsel appearing for
the petitioner and Sri. M.A.Asif, the learned Government Pleader
appearing for the respondents.
2. I have by order passed today in W.P.(C).No.29267 of
2009, directed the official respondents to ensure that the
petitioner herein conducts quarrying operations only in
accordance with the permits/licences issued by the competent
authorities. The pleadings discloses that the petitioner has
applied for renewal of the licence issued by the Geologist, well
before the permit expired. Since this Court has not restrained
the petitioner herein from conducting quarrying operations, but
has only directed that quarrying operations should be conducted
in accordance with the terms and conditions of the
permit/licence, I find no reason why the petitioner’s application
for renewal of Ext.P1 permit should not be considered and
disposed of by the second respondent.
W.P.(C). No. 33617 OF 2009
2
I accordingly dispose of this writ petition with a direction to
the second respondent to consider Ext.P2 and take a decision
thereon in accordance with law, within 10 days from the date on
which the petitioner produces a certified copy of this judgment
before the second respondent.
(P.N.RAVINDRAN)
JUDGE
kkms/