High Court Kerala High Court

Sreevalsan P. vs The Geologist on 27 September, 2010

Kerala High Court
Sreevalsan P. vs The Geologist on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28293 of 2010(J)


1. SREEVALSAN P., AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE GEOLOGIST, MINING & GEOLOGY DISTRICT
                       ...       Respondent

2. THE AGRICULTURAL OFFICER, KRISHI

                For Petitioner  :SRI.JOBI JOSE KONDODY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                   W.P.(C) NO.28293 OF 2010(J)
               --------------------------------------------------
          Dated this the 27th day of September, 2010

                              J U D G M E N T

Petitioner complains that there is inordinate delay on the part

of the first respondent in passing orders on Ext.P2 application made

for the purpose of obtaining a permit for mining ordinary sand. It is

stated that in spite of obtaining necessary clearance from the 2nd

respondent, first respondent has issued Exts.P6 and P7 requiring

the petitioner to furnish the information sought for therein. The

case of the petitioner is that the informations sought by Exts.P6 and

P7 should have been obtained by the first respondent from the 2nd

respondent. It is with this grievance that this writ petition is filed.

2. Government Pleader has obtained instructions in the

matter. Government Pleader confirms the pendency of Ext.P2

application. Now that Ext.P2 application is pending before the first

respondent, it is directed that the first respondent shall obtain

appropriate clarification/information from the 2nd respondent and

pass orders on Ext.P2 application in accordance with law. This the

first respondent shall do within 4 weeks from the date of production

WPC.No.28293 /2010
:2 :

of a copy of the judgment along with a copy of this writ petition.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/