High Court Kerala High Court

T.G.Shaji vs Jose on 24 January, 2011

Kerala High Court
T.G.Shaji vs Jose on 24 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 867 of 2011(G)


1. T.G.SHAJI, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. JOSE, POTTAKKA HOUSE,MURINGOOR P.O.,
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

3. DISTRICT GEOLOGIST,

4. TAHSILDAR,TALUK OFFICE,

5. VILLAGE OFFICER,

6. MELOOR GRAMAPANCHAYATH

7. CIRCLE INSPECTOR OF POLICE,

8. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2011

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                    W.P (C) No. 867 of 2011
                       --------------------------
             Dated this the 24th January, 2011

                         J U D G M E N T

The only request made by the petitioner is to direct

the 2nd respondent to consider Ext.P1 where the petitioner

has made allegation against the 1st respondent of having

resorted to the illegal clay mining. It is stated that though

such a complaint has been made, the 2nd respondent has

not taken any action in the matter.

2. Now that such an allegation has been raised by

the petitioner, without expressing anything on the merits

of the claim made by the petitioner and leaving it entirely

open to the 2nd respondent to take appropriate action in

the matter, in accordance with law and with notice to the

1st respondent. It is directed that decision in the matter

as above shall be taken, as expeditiously as possible, at

any rate, within six weeks of production of a copy of this

judgment along with a copy of the writ petition.

Writ petition is disposed of as above.

Sd/-

                                    ANTONY DOMINIC
                                             JUDGE
ma
              /True copy/           P.A to Judge

W.P (C) No. 2010
                    2