IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31143 of 2008(G)
1. V.R.PARAMESWARAN, AGED 59,
... Petitioner
2. JAYANANDAN, S/O. KUTTAN, ATTUVALAPPIL
3. P.L.POLLY, S/O.KRISHNAKUTTY,
4. N.K.RAJAN, S/O. KRISHNANKUTTY,
Vs
1. THE GEOLOGIST, MINING AND GEOLOGY,
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. THE STATE OF KERALA,REP. BY THE
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.31143 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
Petitioners submit that they have been issued with
Exhibits P1 and P2 permits by the Geologist for
conducting mining operations in their own property
subject to certain conditions. By Exhibits P5 to P8
notices, the 1st respondent has required the petitioner to
file an explanation as to why the amounts mentioned
therein should not be recovered by way of royalty.
Exhibits P9 to P11 objections have been filed by the
petitioners in this regard. They apprehend revenue
recovery proceedings pursuant to Exhibits P5 to P8
pending consideration of Exhibits P9 to P11 objections.
I heard learned counsel for the petitioner and
learned Government Pleader.
In the result, the, the writ petition is disposed of
directing the 1st respondent to pass final orders pursuant
to Exhibits P5 to P8, after hearing the petitioners
W.P ( C) No.31143 of 2008
2
objections on Exhibits P9 to P11, within a period of three
months from the date of receipt a copy of this judgment.
Obviously, the enforcement of Exhibits P5 to P8 shall be
done only after orders are passed in the manner
aforementioned.
(V.GIRI,JUDGE)
ma
W.P ( C) No.31143 of 2008
3
W.P ( C) No.31143 of 2008
4