Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pushparajan.T vs The Thripprangottor Grama ...
2021 Latest Caselaw 15009 Ker

Citation : 2021 Latest Caselaw 15009 Ker
Judgement Date : 16 July, 2021

Kerala High Court
Pushparajan.T vs The Thripprangottor Grama ... on 16 July, 2021
          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
            THE HONOURABLE MR.JUSTICE N.NAGARESH
  FRIDAY, THE 16TH DAY OF JULY 2021/25TH ASHADHA, 1943
                  WP(C) NO. 17148 OF 2020
PETITIONER:

          M.P.ABDULLA, FASNAS,
          KANNAVAN P.O., KANNAVAM,
          KANNUR DISTRICT, PIN 670 650.

          BY ADVS.
          SRI.SANTHOSH MATHEW
          SRI.ARUN THOMAS
          SRI.JENNIS STEPHEN
          SMT.KARTHIKA MARIA
RESPONDENTS:

    1     THE TRIPPANGOTTUR GRAMA PANCHAYAT,
          KALLIKKANDI P.O., KALLIKKANDI,
          PIN 670 693, REPRESENTED BY
          ITS SECRETARY.

    2     THE SECRETARY,
          TRIPPANGOTTUR GRAMA PANCHAYAT,
          KALLIKKANDI P.O.,
          KANNUR DISTRICT, PIN 670 693.

 ADDL.3   THE DISTRICT DISASTER MANAGEMENT AUTHORITY,
          KANNUR, REPRESENTED BY ITS CHAIRMAN.

          (IS IMPLEADED SUO MOTU AS PER ORDER DATED
          29.03.2021.)

         BY ADVS.
         SRI.RAJESH V.NAIR
         GOVERNMENT PLEADER SMT.G. RANJITA
         SRI.RAJAN VISHNURAJ
         SRI.V.HARISH
     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 16.07.2021, ALONG WITH WP(C).10534/2021,
27773/2020 AND CONNECTED CASES, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 W.P.(C) No.17148/2020 & connected cases

                                :2:


          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
            THE HONOURABLE MR.JUSTICE N.NAGARESH
   FRIDAY, THE 16TH DAY OF JULY 2021/25TH ASHADHA, 1943
                    WP(C) NO. 27773 OF 2020


PETITIONER:

           PUSHPARAJAN T.,
           AGED 60 YEARS,
           S/O.NANU, PARAYIL PARAMBATH HOUSE,
           CHERUPARAMBA P.O., KANNUR-670 693.

           BY ADVS.
           ALEX.M.SCARIA
           SMT.SARITHA THOMAS
           KUM.PAVAN ROSE JOHNSON


RESPONDENTS:

    1      THE THRIPPRANGOTTOR GRAMA PANCHAYATH,
           KALLIKANDY P.O., 670693,
           REPRESENTED BY
           ITS SECRETARY.

    2      THE SECRETARY,
           THE THRIPPANGOTTOR GRAMA PANCHAYATH,
           KALLIKANDY P.O.,670 693.

    3      THE DIRECTOR OF MINING AND GEOLOGY,
           DEPARTMENT OF MINING AND GEOLOGY,
           KESAVADASAPURAM,
           THIRUVANANTHAPURAM-695 004.

    4      THE DISTRICT GEOLOGIST,
           CIVIL STATION, KANNUR-670 002.
 W.P.(C) No.17148/2020 & connected cases

                                :3:

    5      STATE OF KERALA,
           REPRESENTED BY CHIEF SECRETARY,
           SECRETARIAT,
           THIRUVANANTHAPURAM-695001.

           BY ADVS.
           SRI.RAJAN VISHNURAJ
           GOVERNMENT PLEADER SMT.G.RANJITHA
           SRI.V.HARISH VASUDEVAN

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 16.07.2021, ALONG WITH WP(C).17148/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 W.P.(C) No.17148/2020 & connected cases

                                :4:


          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
            THE HONOURABLE MR.JUSTICE N.NAGARESH
   FRIDAY, THE 16TH DAY OF JULY 2021/25TH ASHADHA, 1943
                    WP(C) NO. 28527 OF 2020


PETITIONER:

           M.K.CHANDRAN,
           AGED 45 YEARS,
           S/O.KUMARAN, MADAPPURA KUNIYIL HOUSE,
           ELANGODE P.O., PANOOR,
           KANNUR DISTRICT - 670 692.

           BY ADVS.
           ALEX.M.SCARIA
           SMT.SARITHA THOMAS
           KUM.PAVAN ROSE JOHNSON


RESPONDENTS:

    1      THE THRIPPARANGOTTOR GRAMA PANCHAYATH,
           KALLIKANDY P.O. - 670 693,
           REPRESENTED BY ITS SECRETARY.

    2      THE SECRETARY,
           THE THRIPPANGOTTOR GRAMA PANCHAYATH
           KALLIKANDY P.O. - 670 693.

    3      THE DIRECTOR OF MINING AND GEOLOGY,
           DEPARTMENT OF MINING AND GEOLOGY,
           KESAVADASAPURAM,
           THIRUVANANTHAPURAM - 695 004.

    4      THE DISTRICT GEOLOGIST
           CIVIL STATION,
           KANNUR - 670 002.
 W.P.(C) No.17148/2020 & connected cases

                                :5:

    5      STATE OF KERALA
           REPRESENTED BY CHIEF SECRETARY,
           SECRETARIAT, THIRUVANANTHAPURAM - 695 001.

           BY ADVS.
           SRI.RAJAN VISHNURAJ
           SRI.V.HARISH
           GOVERNMENT PLEADER SMT.G.RANJITHA

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 16.07.2021, ALONG WITH WP(C).17148/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 W.P.(C) No.17148/2020 & connected cases

                                :6:



          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
            THE HONOURABLE MR.JUSTICE N.NAGARESH
   FRIDAY, THE 16TH DAY OF JULY 2021/25TH ASHADHA, 1943
                    WP(C) NO. 10534 OF 2021
PETITIONER:

           M.P.ABDULLA,
           AGED 63 YEARS,
           FASNAS, KANNAVAN P.O., KANNAVAM,
           KANNUR DISTRICT, PIN-670 650.

           BY ADVS.
           SANTHOSH MATHEW
           SRI.ARUN THOMAS
           SRI.JENNIS STEPHEN
           SRI.VIJAY V. PAUL
           SMT.KARTHIKA MARIA
           SRI.ANIL SEBASTIAN PULICKEL
           SMT.JAISY ELZA JOE
           SMT.LEAH RACHEL NINAN
RESPONDENTS:

    1      THE TRIPPANGOTTUR GRAMA PANCHAYAT,
           KALLIKKANDI P.O., KALLIKKANDI, PIN-670693,
           REPRESENTED BY ITS SECRETARY.

    2      THE SECRETARY,
           TRIPPANGOTTUR GRAMA PANCHAYAT,
           KALLIKKANDI P.O., KANNUR DISTRICT, PIN-670603.

           BY ADV V.HARISH

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 16.07.2021, ALONG WITH WP(C).17148/2020 AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 W.P.(C) No.17148/2020 & connected cases

                                  :7:




                                                                 [CR]



                         JUDGMENT

~~~~~~~~~

Dated this the 16th day of July, 2021

[WPC.17148/2020, 10534/2021, 28527/2020 & 27773/2020]

W.P.(C) Nos.17148/2020 and 10534/2021 are

filed by the same petitioner and the writ petitions relate to the

same legal issue. W.P.(C) No.27773/2020 and W.P.(C)

No.28527/2020 are filed by two others, in similar

circumstances. In WP(C) No.17148/2020, the petitioner

seeks to quash Ext.P9 order rejecting his application for D&O

Licence and seeks to declare that he is entitled to the licence

in view of Exts.P1 to P6. Pending WP(C) No.17148/2020,

the Grama Panchayat issued a communication dated

19.04.2021 informing that the Panchayat has taken a policy

decision not to grant D&O Licence for new quarries. The W.P.(C) No.17148/2020 & connected cases

said order, Ext.P10, is under challenge in WP(C)

No.10534/2021.

2. In W.P.(C) No.27773/2020, the petitioner seeks to

quash Ext.P8 and to declare that the action of the 1 st

respondent in not processing the application covered by

Ext.P6 is highly unjust and illegal. W.P.(C) No.28527/2020

has been filed seeking to quash Ext.P8 therein by holding

that the general decision to ban future quarries as per Ext.P5

due to the existence of other quarries, is unconstitutional

after calling for the records leading thereto. The petitioner

also seeks to declare that he has secured valid Deemed

D&O Licence from 15.01.2019 for running the quarry.

3. The disputes in all the four writ petitions arise

consequent to a decision taken by the Triprangottoor Grama

Panchayat following the resolutions of Grama Sabhas, not to

grant D&O Licence to new quarries, citing environmental

concerns. The respondents and documents are referred to

in this judgment as they are arrayed/marked in WP(C)

No.17148/2020.

W.P.(C) No.17148/2020 & connected cases

4. The petitioner in W.P.(C) No.17148/2020 is the

Managing Partner of M/s.Maria Construction Needs,

Vazhamala. The petitioner sought Environmental Clearance

(EC) for a quarry to be started, in Survey Nos.275/1A, 274/2

in Thrippangottoor Village of Thalassery Taluk. The

petitioner was granted Ext.P1 Environmental Clearance

Certificate. The Pollution Control Board issued Ext.P2

Consent to Operate.

5. By Ext.P3, the Deputy Chief Controller granted

Ext.P3 approval for Explosives Magazine. Ext.P4

communication of the Geologist stated that the petitioner can

be granted Quarrying Lease on production of D&O Licence.

The Mining Plan of the petitioner was approved as per Ext.P5

of the Geologist, under Rule 62 of the Kerala Minor Mineral

Concession Rules, 1967. The nearby land owners granted

Ext.P6 consent.

6. However, the 2nd respondent-Secretary to Grama

Panchayat rejected petitioner's application for D&O Licence,

as per Ext.P7. By Ext.P8 judgment in WP(C) No.1415/2019, W.P.(C) No.17148/2020 & connected cases

this Court set aside Ext.P7 order and directed to reconsider

the application for D&O Licence. The Secretary, however,

rejected the application again, as per Ext.P9, for the following

reasons:

(i) Environmental Clearance Certificate has to be obtained from State Authority.

(ii) The proposed quarrying area being landslide prone, prior permission of District Disaster Management Authority is required.

(iii) Explosives Licence not produced.

(iv) There were instances of landslide in the area and ST families had to be accommodated in Shelters for long duration.

and 4 have unanimously resolved not to permit new quarries in the area.

(vi) The District Collector has requested NCESS to give a report on the impact of quarries on ecology and till a report is received, it would be inappropriate to issue new quarry licences.

7. The petitioner submitted application invoking the

Right to Information Act, 2005 seeking reports relied on by W.P.(C) No.17148/2020 & connected cases

respondents 1 and 2 in rejecting the petitioner's application.

The respondents have not divulged any information to the

petitioner. On 19.04.2021, the 2 nd respondent issued

Ext.P10 order (in WPC No.10534/2021) rejecting the

petitioner's application holding that the Panchayat

Committee has considered the application of the petitioner

and decided to reject the same. The petitioner challenges

Ext.P10 order in WP(C) No.10534/2021. The applications

for D&O Licence submitted by the petitioners in W.P.(C)

Nos.27773/2020 and 28527/2020 were also not entertained

citing same reasons.

8. Respondents 1 and 2, the Panchayat and the

Secretary, contested the writ petitions filing counter affidavit.

The respondents submitted that the quarry is proposed in a

densely populated area and would cause much nuisance in

the locality. The Disaster Management Authority has

categorised the area as landslide prone. The petitioner has

to obtain prior clearance from the District Crisis Management

Committee. As per the GSI report, heavy landslide has W.P.(C) No.17148/2020 & connected cases

occurred in this area in the year 2019. There are 28

complaints pending in this regard. In Ext.R2(c) G.O., the

Government has stated that it is the duty of the Grama

Panchayat to ensure that projects have the clearance under

relevant environmental statutes.

9. The DIEAA, Kannur has proceeded to issue

Ext.P1 Environmental Clearance Certificate ignoring the

environmental issues faced by the local residents. The NGT

has held that DEIAA and DEAC are not competent to

appraise projects. There are several other quarries in the

area and those should be taken into account as a cluster,

while appraising the project, contended the respondents.

The Special Grama Sabhas of Ward Nos.2, 3 and 4 have

decided that further quarrying permits should not be issued.

The Panchayat has already requested the District Collector

to obtain a report from the National Centre for Earth Science

Studies (NCESS). The petitioner has not submitted

Explosives Licence along with his application, contended the

respondents.

W.P.(C) No.17148/2020 & connected cases

10. Heard the learned counsel for the petitioners, the

learned counsel representing the Grama Panchayat and the

learned Government Pleader representing the additional 3 rd

respondent-District Disaster Management Authority in WP(C)

No.17148/2020.

11. The petitioner in W.P.(C) No.17148/2020, as can

be seen from Exts.P1 to P6, has obtained requisite

licences/permits/consents from statutory authorities to start

quarrying operations in the land in question. Respondents 1

and 2, however, declined to issue D&O licence to the

petitioner. One of the grounds on which the licence has

been declined, is that the petitioner has to obtain EC from

the State Authority. Ext.P1 EC has been issued on

24.03.2018 by the District Environment Impact Assessment

Authority, Kannur. The argument is that since there are

other quarries already functioning, the combined area of

which is more than five hectares, EC issued by the SEIAA is

required. It may be noted in this regard that the authority of

DEIAA to issue EC on the date of issuance of Ext.P1 is not W.P.(C) No.17148/2020 & connected cases

disputed. Ext.P1 EC has not been subjected to challenge

even by the Grama Panchayat Authorities. Therefore,

respondents 1 and 2 cannot reject the application for D&O

Licence submitted by the petitioner on that ground.

12. Respondents 1 and 2 stressed that the area

where the quarry is to be established is a landslide prone

area as declared by the Disaster Management Authority, that

the Panchayat has required the District Collector to obtain a

report from the NCESS as to the desirability or otherwise of

starting new quarrying operations in the area and hence

licence cannot be issued till such report is received. This

Court on 29.03.2021, suo moto impleaded the District

Disaster Management Authority, Kannur as additional 3 rd

respondent. The Government Pleader filed a Memo dated

02.07.2021 containing specific remarks of the District

Disaster Management Authority. The relevant part of the

remarks read as follows:

"The Hazard susceptibility area in Kerala (HSAK 2014) was prepared by Kerala State Disaster Management Authority. In HSAK 2014, the Hazard W.P.(C) No.17148/2020 & connected cases

susceptibility area marked as local name of places and no Physical demarcation has to be done to identify the area in field. In the above circumstances, it is a difficult task to find out whether the quarry belongs to the high hazard landslides - prone area. The Kerala State Disaster Management Authority also prepared a landslide zonation satellite map for the demarcation of high hazard landslides prone area. Hence a detailed satellite mapping study by using the geo co ordinates with the help of technical experts is required to find out whether the quarry is on the list of high hazard landslides prone area."

The said remarks are of scant help in deciding the issue. The

Recognised Qualified Person (RQP) has submitted a more

specific report, which is produced as Ext.P19.

13. The report of the RQP on the Hazard Zone Study

of the quarrying lease site categorically states that after

studying in detail by superimposing the project area

coordinates with the zone classification map published in the

Disaster Management Website, it is clear that the project

area does not fall within the Red Zone and the same is

140.17 metres away from the project boundary and hence, it

is not in the High Hazard Zone. In view of the said report,

the contention of the Panchayat based on the possibility of

landslides hazard cannot be sustained. As regards W.P.(C) No.17148/2020 & connected cases

Explosives Licence, the petitioner has produced Ext.P3 Form

DE-2 Licence issued by the Deputy Controller of Explosives.

14. The further argument is that the Special Grama

Sabhas of Ward Nos.2, 3 and 4 have decided unanimously

not to permit new quarries. The question then will be whether

a Grama Panchayat can refuse statutory licence to a citizen

based on majority opinion/decision of Grama Sabhas and to

what extent a Grama Panchayat is bound by the decisions of

Grama Sabhas. The Grama Sabhas are constituted and

governed by the provisions of Chapter II of the Kerala

Panchayat Raj Act, 1994. Section 3 of the Act,1994 provides

that all persons whose names appear in the electoral rolls

relating to a village comprised within the area of a Village

Panchayat shall be deemed to be constituted as Grama

Sabha of such Village. The Member of the Village

Panchayat representing the constituency shall be the

Convenor of that Grama Sabha.

15. The powers, functions and the rights of Grama

Sabha are laid down in Section 3A(1) which reads as follows: W.P.(C) No.17148/2020 & connected cases

"3A. Powers, functions and rights of the Grama Sabha - (1) Grama Sabha shall, in such manner and subject to such procedure, as may be prescribed, perform the following powers and functions, namely: -

(a) to render assistance in the collection and compilation of details required to formulate development plans of the Panchayat;

(b) to formulate the proposals and fixing of priority of schemes and development programmes to be implemented in the area of Village Panchayat;

(c) to prepare and submit to the Village Panchayat a final list of eligible beneficiaries in the order of priority relating to the beneficiary oriented schemes on the basic of the criteria fixed;

(d) to render assistance to implement effectively the development schemes by providing facilities locally required;

(e) to provide and mobilise voluntary service and contribution in cash or in kind necessary for the development plans;

(f) suggesting the location of street lights, street or community water taps, public wells, public sanitation units, irrigation facilities and such other public utility schemes;

(g) to formulate schemes to impart awareness on matters of public interest like cleanliness, environmental protection, pollution control and to give protection against social evils like corruption, illicit and clandestine transactions;

(h) to promote harmony and unity among various groups of people within the area of the Grama Sabha and to organise arts and sports festivals to develop goodwill among the people of that locality;

(i) to monitor and render assistance to the beneficiary communities engaged in the developmental activities within the area of the Village Panchayat.

(j) to verify the eligibility of persons getting various kinds of welfare assistance from the Government such W.P.(C) No.17148/2020 & connected cases

as pensions and subsidies;

(k) to collect information regarding the detailed estimates of works proposed to be implemented in the area of the Grama Sabha;

(l) to make available details regarding the services to the rendered and the activities proposed to be done by the concerned officials in the succeeding three months;

(m)to know the rationale behind every decision taken by the Panchayat regarding the area of the Grama Sabha;

(n) to know the follow up action taken on the decisions of the Grama Sabha and the detailed reasons for not implementing any of the decisions;

(o) to co-operate with the employees of the village panchayats in the sanitation processes and rendering voluntary service for the removal of garbage;

(p) to find out the deficiencies in the arrangements for water supply, street lighting etc. within the area of the Grama Sabha and to suggest remedial measures;

(q) to assist the activities of parent-teacher associations of the schools within the area of the Grama Sabha;

(r) to assist the public health activities especially prevention of diseases and family welfare, within the area of the Grama Sabha.

(s) to perform such other functions as may be prescribed from time to time. "

16. Reading of Sections 3 and 3A would indicate that

primarily the Grama Sabhas are constituted to render

assistance and prioritise the schemes and development

programs of the Panchayat. Promotion of harmony and unity W.P.(C) No.17148/2020 & connected cases

among various groups of people, organising arts and sports

festivals etc. are also the functions of the Grama Sabha.

Sub-sections (m) and (n) of Section 3A give right to Grama

Sabhas to know the rationale behind every decision taken by

the Panchayat regarding the area of the Grama Sabha and

also to know the follow up actions taken by the decisions of

the Grama Sabha and the detailed reasons for not

implementing any of the decisions.

17. Though Sections 3, 3A and 3B of the Kerala

Panchayat Raj Act, 1994 give wide powers to Grama Sabhas

on matters relating to formulation, prioritisation and

implementation of general schemes, beneficiary schemes

and developmental programs, the Act, 1994 does not

empower the Grama Sabhas to interfere with or dabble in the

statutory exercise of various powers exercisable by the

Panchayat and its functionaries. Any decision by the Grama

Sabhas, therefore, cannot affect the powers and functions of

the licensing authorities under the Panchayat Raj Act, 1994

including the power to issue a licence under Section 233. If W.P.(C) No.17148/2020 & connected cases

Grama Panchayat or Secretary decides not to consider or

process or to issue D&O Licence in exercise of the powers

under Section 233 of the Kerala Panchayat Raj Act, 1994 on

the basis of resolutions passed or decision taken by Grama

Sabhas, it would amount to abdication of power which is

impermissible in law.

18. The orders of respondents 1 and 2 impugned in

the writ petitions are therefore liable to be set aside. Ext.P9

in W.P.(C) No.17148/2020, Ext.P10 in W.P.(C)

No.10534/2021 and Ext.P8 in W.P.(C) Nos.27773/2020 and

28527/2020 are therefore quashed. The respondents are

directed to issue D&O Licence to the petitioners, if the

petitioners are otherwise eligible, within a period of four

weeks. It is made clear that issuance of licence to the

petitioners would be subject to any satellite mapping study

that may be conducted by the District Disaster Management

Authority and the petitioners shall permit the authorities to

conduct such study in the quarrying area, if warranted,

without any objection.

W.P.(C) No.17148/2020 & connected cases

Writ petitions are disposed of as above. All other

issues urged by the petitioners are left open.

Sd/-

N. NAGARESH, JUDGE aks/09.08.2021 W.P.(C) No.17148/2020 & connected cases

APPENDIX OF WP(C) 17148/2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE ENVIRONMENTAL CLEARANCE CERTIFICATE ON 24-03-2018 VIDE NO.

84/2018 ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (DEIAA) KANNUR EXHIBIT P2 TRUE COPY OF THE CONSENT TO OPERATE THE QUARRY PROJECT ON 9-7-2018 VALID UPTO 31-3-2023 ISSUED BY THE POLLUTION CONTROL BOARD EXHIBIT P3 TRUE COPY OF THE ORDER DATED 18-12-2018 OF THE DEPUTY CONTROLLER OF EXPLOSIVES EXHIBIT P4 TRUE COPY OF THE COMMUNICATION DATED 16-

1-2017 OF THE GEOLOGIST EXHIBIT P5 TRUE COPY OF THE COMMUNICATION DATED 22-

1-2018 EXHIBIT P6 TRUE COPY OF THE CONSENT LETTER OF THE LAND OWNERS DATED 29-03-2017 EXHIBIT P7 TRUE COPY OF THE ORDER DATED 1-10-2018 OF THE RESPONDENT.

EXHIBIT P8 TRUE COPY OF JUDGMENT DATED 30-08-2019 IN W.P(C) NO. 1415/2019 EXHIBIT P9 TRUE COPY OF ORDER NO. A3/3847/19 DATED 26-10-2019.

EXHIBIT P10 TRUE COPY OF THE APPLICATION FILED ON 7-

12-2019 UNDER THE RIGHT TO INFORMATION ACT.

EXHIBIT P11 TRUE COPY OF THE APPEAL FILED ON 27-02-

2020 APPEAL BEAFORE THE DEPUTY DIRECTOR OF PANCHAYAT, KANNUR ON 27-02-2020 EXHIBIT P12 TRUE COPY OF THE ORDER DATED 15-04-2020 OF THE DEPUTY DIRECTOR OF PANCHAYAT W.P.(C) No.17148/2020 & connected cases

APPENDIX OF WP(C) 27773/2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE LETTER OF INTENT DATED 15/12/2017 BEARING NO.DOC/M-2853/2017 FROM THE 4TH RESPONDENT EXHIBIT P2 TRUE COPY OF THE SAID ENVIRONMENTAL CLEARANCE BEARING NO.8/2018 DATED 23/02/2018 EXHIBIT P3 TRUE COPY OF THE EXPLOSIVE LICENCE E/SE/KL/22/260(E 107285)DATED 13/11/2018 EXHIBIT P4 TRUE COPY OF THE INTEGRATED CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CNOTROL BOARD BEARING NO.PCB/KNR/ICO/OC/594/2018 DATED 24/04/2018.

EXHIBIT P5 TRUE COPY OF THE LETTER DATED 31/05/2018 BEARING NO.B4 195/18 ISSUED BY THE 2ND RESPONDENT EXHIBIT P6 TRUE COPY OF THE RECEIPT OF APPLICATION FOR D& O LICENSE BEARING INWARD NO.4607 OF 2019 DATED 19/11/2019 EXHIBIT P7 TRUE COPY OF THE JUDGMENT OF THE FULL BENCH IN TOMY TOMAS V.STATE OF KERALA (2019 (3)KLT 987) EXHIBIT P8 TRUE COPY OF THE LETTER DATED 03/12/2019 COMMUNICATING THE REFUSAL OF APPLICATION COVERED UNDER EXHIBIT P6 EXHIBIT P9 A TRUE COPY OF THE ORDER DATED 02/11/2020 IN W.P(C)NO.35742/2019 EXHIBIT P10 A TRUE COPY OF THE ORDER DATED 04/11/2020 IN W.P(C)NO.35742/2019. EXHIBIT P11 TRUE COPY OF THE JUDGMENT IN WPC NO.35742 OF 2019 DATED 21/12/2020.

EXHIBIT P12 TRUE COPY OF THE PANCHAYATH LICENCE ISSUED TO SRI.VICHITHRAN T.P. BEARING NO.206/2020-2021/A-3/B3-4236/20 DATED 31/12/2020 W.P.(C) No.17148/2020 & connected cases

EXHIBIT P13 TRUE COPY OF THE PANCHAYATH LICENCE ISSUED TO SRI.SREEDHARAN U.P. BEARING NO.197/2020-2021/A-3/A3-3950/20 DATED 18/12/2020 EXHIBIT P14 TRUE COPY OF THE LANDSLIDES INVENTORY DATABASE PREPARED BY THE DISASTER MANAGEMENT AUTHORITY IN RESPECT OF KASARGOD AND KANNUR DISTRICTS EXHIBIT P15 THE PRINT OUT OF THE GOOGLE EARTH MAP SHOWING THE LOCATION (BASED ON GEO CO- ORDINATES) OF THE PROPOSED QUARRY OF THE PETITIONER.

W.P.(C) No.17148/2020 & connected cases

APPENDIX OF WP(C) 28527/2020

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE LETTER OF INTENT DATED 08/11/2017 BEARING NO.8703/M3/2017 FROM THE 3RD RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE SAID ENVIRONMENTAL CLEARANCE BEARING NO.78/2018 DATED 24/03/2018.

EXHIBIT P3 TRUE COPY OF THE EXPLOSIVE LICENCE E/SK/KL/22/257(E110935) DATED 30/10/2019.

EXHIBIT P4        TRUE COPY OF THE INTEGRATED CONSENT TO
                  OPERATE ISSUED BY THE KERALA STATE
                  POLLUTION    CONTROL     BOARD    BEARING

NO.PCB/KNR/ICO/224/2018 DATED 05/04/2018. EXHIBIT P5 TRUE COPY OF THE LETTER DATED 15/07/2018 BEARING NO.B4 1679/18 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE RECEIPT OF APPLICATION FOR D&O LICENSE BEARING INWARD NO.4550 OF 2019 DATED 15/11/2019.

EXHIBIT P7 TRUE COPY OF THE JUDGMENT OF THE FULL BENCH IN TOMY THOMAS V. STATE OF KERALA (2019(3) KLT 987).

EXHIBIT P8 TRUE COPY OF THE LETTER BEARING NO.A2-

4550/19 DATED 03/12/2019 COMMUNICATING THE REFUSAL OF APPLICATION COVERED UNDER EXHIBIT P6.

EXHIBIT P9 A TRUE COPY OF THE ORDER DATED 02/11/2020 IN WP(C) NO.35742/2019.

EXHIBIT P10 A TRUE COPY OF THE ORDER DATED 04/11/2020 IN WP(C) NO.35742/2019.

EXHIBIT P11 TRUE COPY OF THE JUDGMENT IN WPC NO-35742 OF 2019 DATED 21.12.2020 EXHIBIT P12 TRUE COPY OF THE PANCHAYATH LICENCE ISSUED OT SRI.VICHITHRAN T.P. BEARING NO.206/2020-2021/A3/B3 4236/20 DATED 31.12.2020 W.P.(C) No.17148/2020 & connected cases

EXHIBIT P13 TRUE COPY OF THE PANCHAYATH LICENCE ISSUED OT SRI.SREEDHARAN U.P. BEARING NO.

                  197/2020-2021/A3/A3-3950/20            DATED
                  18.12.2020
EXHIBIT P14       TRUE COPY OF THE LANDSLIDES INVENTORY
                  DATABASE    PREPARED    BY    THE   DISASTER
                  MANAGEMENT    AUTHORITY    IN   RESPECT   OF
                  KASARGOD AND KANNUR DISTRICTS
EXHIBIT P15       THE PRINT OUT OF THE GOOGLE EARTH MAP

SHOWING THE LOCATION (BASED ON GEO CO- ORDINATES) OF THE PROPOSED QUARRY OF THE PETITIONER.

RESPONDENTS' EXHIBITS:

EXHIBIT R2(A) A TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE LIST OF VILLAGES FACING HAZARD SUSCEPTIBILITY IN THE STATE OF KERALA PREPARED AND PUBLISHED BY TEH SDMA, KERALA.

EXHIBIT R2(B) A TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE REPORT ON LANDSLIDES SUSCEPTIBILITY IN KANNUR AND WAYANAD DISTRICT BY THE GEOLOGICAL SURVEY OF INDIA EXHIBIT R2(C) A TRUE PHOTOCOPY OF THE GO(MS) No.04/2014 DATED 19.03.2014 W.P.(C) No.17148/2020 & connected cases

APPENDIX OF WP(C) 10534/2021

PETITIONER'S EXHIBITS

EXHIBIT P1 TRUE COPY OF THE LETTER OF INTENT ISSUED TO THE PETITIONER BY THE DIRECTOR OF MINING AND GEOLOGY ON 16.1.2017.

EXHIBIT P2 TRUE COPY OF THE CONSENT LETTER DATED 29.3.2017 ISSUED BY THE LAND OWNERS TO THE PETITIONER.

EXHIBIT P3          TRUE COPY OF THE COMMUNICATION DATED
                    22.1.2018   ISSUED    BY     THE   DISTRICT
                    GEOLOGIST TO THE PETITIONER.
EXHIBIT P4          TRUE COPY OF THE ENVIRONMENTAL CLEARANCE
                    NO.84/2018.
EXHIBIT P5          TRUE COPY OF THE CONSENT TO OPERATE THE
                    QUARRY DATED 9.7.2018 ISSUED BY THE

KERALA STATE POLLUTION CONTROL BOARD TO THE PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 1.10.2018 ISSUED BY THE PANCHAYATH.

EXHIBIT P7 TRUE COPY OF THE JUDGMENT DATED 30.8.2019 IN WP(C) 1415/2019.

EXHIBIT P8 TRUE COPY OF THE EXPLOSIVE LICENSE GRANTED TO THE PETITIONER ON 16.9.2020. EXHIBIT P9 TRUE COPY OF THE APPLICATION FOR TRADE LICENSE SUBMITTED BY THE PETITIONER ON 27.3.2021 BEFORE THE RESPONDENT PANCHAYAT THROUGH K-SWIFT.

EXHIBIT P10 TRUE COPY OF THE REJECTION ORDER DATED 19.4.2021 ISSUED BY THE 2ND RESPONDENT TO THE PETITIONER.

EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER DATED 2.11.2020 IN WP(C) NO.35742/2019 OF THIS HON'BLE COURT.

EXHIBIT P12 TRUE COPY OF THE SAID TRADE LICENCE DATED 27.11.2020 ISSUED IN FAVOUR OF U.P.SREEDHARAN.

EXHIBIT P13         TRUE COPY OF THE SAID TRADE LICENCE
                    DATED   18.12.2020     ISSUED     TO   SRI.
                    U.P.SREEDHARAN    BY     THE     RESPONDENT
                    PANCHAYAT.

W.P.(C) No.17148/2020 & connected cases

EXHIBIT P14 TRUE COPY OF THE JUDGMENT DATED 8.4.2021 IN WP(C) NO.1060/2021 AND CONNECTED CASE OF THIS HON'BLE COURT.

RESPONDENTS' EXHIBITS:

EXHIBIT R2(A) A TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE LIST OF VILLAGES FACING HAZARD SUSCEPTIBILITY IN THE STATE OF KERALA PREPARED AND PUBLISHED BY THE SDMA, KERALA EXHIBIT R2(B) A TRUE PHOTOCOPY OF THE RELEVANT PAGES OF THE REPORT ON LANDSLIDE SUSCEPTIBILITY IN KANNUR AND WAYANAD DISTRICT BY THE GEOLOGICAL SURVEY OF INDIA EXHIBIT R2(C) A TRUE PHOTOCOPY OF THE GO(Ms)No.04/2014 DATED 19.03.2014

SR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter