High Court Kerala High Court

T.M.Vijayan vs State Of Kerala on 24 September, 2008

Kerala High Court
T.M.Vijayan vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12283 of 2006(K)


1. T.M.VIJAYAN, CONVENOR,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MINING AND GEOLOGY,

3. THE GEOLOGIST, DEPARTMENT OF MINING AND

4. JOSEPH GEORGE, PUTHETHUKUNNEL HOUSE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SMT.ELIZABETH MATHAI IDICULLA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                       KURIAN JOSEPH, J.
             ----------------------------------------------
                 W.P.(C) No.12283 of 2006
             ----------------------------------------------
                Dated 24th September, 2008.

                         J U D G M E N T

Petitioner approached this court challenging the

quarrying permit given to the 4th respondent. Learned counsel for

the 4th respondent submits that the lease has subsequently been

cancelled. Therefore, the impugned orders are quashed.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.12283 of 2006

———————————————-

J U D G M E N T

Dated 24th September, 2008.