IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27365 of 2008(G)
1. VARKEY PATHROSE, S/O.PATHROSE, 68 YEARS,
... Petitioner
2. JAI POULOSE, 32 YEARS, S/O.POULOSE,
3. JOBY POULOSE, S/O.POULOSE,
Vs
1. RAJU, S/O.NARAYANAN, 42 YEARS
... Respondent
2. LALITHA, W/O.RAJU, 40 YEARS,
3. MULAKKULAM GRAMA PANCHAYATH REP. BY
4. ENVIRONMENTAL ENGINEER,
5. GEOLOGIST, DISTRICT MINING AND GEOLOGY,
6. DISTRICT COLLECTOR, CIVIL STATION
For Petitioner :SRI.P.GEORGE VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/09/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C) No.27365 of 2008
---------------------------------
Dated this the 29th day of September, 2008
JUDGMENT
The petitioners are aggrieved by the possibility of operation
of a quarry by respondents 1 and 2 otherwise than in accordance
with law. Ext.P8 representation is filed in this regard before the
District Collector, who is competent to consider the grievance
highlighted by the petitioners and take appropriate action
including issuance of directions, if necessary to the Panchayat,
Environmental Engineer and the Geologist,who are parties in this
writ petition. In the circumstances, the writ petition is disposed
of directing the 6th respondent to consider Ext.P8 and take
appropriate decision thereon after notice to respondents 1 and
2 as well, within a period of six weeks from the date of receipt of
a copy of this judgment. The petitioner shall produce a copy of
the writ petition also along with a copy of the judgment before
the 6th respondent.
V. GIRI, JUDGE.
pmn/ WPC. 28841/2008 2