Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gopikrishnan vs District Geologist
2022 Latest Caselaw 3039 Ker

Citation : 2022 Latest Caselaw 3039 Ker
Judgement Date : 17 March, 2022

Kerala High Court
Gopikrishnan vs District Geologist on 17 March, 2022
               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
               THE HONOURABLE MRS. JUSTICE ANU SIVARAMAN
    THURSDAY, THE 17TH DAY OF MARCH 2022 / 26TH PHALGUNA, 1943
                        WP(C) NO. 8961 OF 2022
PETITIONER:

          GOPIKRISHNAN
          AGED 39 YEARS
          S/O.DAMODARANUNNITHAN, KOOTTINGAL VEEDU, PARAKODE MURI,
          ADOOR P.O., ADOOR VILLAGE, ADOOR TALUK,
          PATHANAMTHITTA DISTRICT.

          BY ADV A.SANIL KUMAR



RESPONDENTS:

    1     DISTRICT GEOLOGIST
          MINING & GEOLOGY DEPARTMENT, DISTRICT OFFICE,
          K.I.P.BUILDING, ADOOR P.O., PATHANAMTHITTA - 691 523.

    2     ADOOR MUNICIPALITY
          REPRESENTED BY ITS SECRETARY, ADOOR P.O.,
          PATHANAMTHITTA DISTRICT - 691 523.

    3     THE SECRETARY
          ADOOR MUNICIPALITY, ADOOR P.O.,
          PATHANAMTHITTA DISTRICT - 691 523.



          PRINCY XAVIER-SR.GP




     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.03.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 8961 OF 2022               2


                                JUDGMENT

This writ petition is filed seeking directions to the respondents to

consider the request made by the petitioner in Ext.P4 for issuance of

transit pass for the removal of ordinary earth from the petitioner's

property having an extent of 9.15 ares in Survey No.420/9 of Adoor

Village, Adoor Taluk in Pathanamthitta District. It is submitted by the

learned counsel for the petitioner that the petitioner has obtained site

approval and building permit and is entitled for a consideration of his

request for transit pass, in accordance with law.

Having considered the contentions advanced, I am of the opinion

that it is for the 1st respondent to take an appropriate decision on

Ext.P4, taking note of all relevant aspects of the matter and after

conducting a site inspection as required. Appropriate steps shall be

taken on Ext.P4 application at the earliest, at any rate, within a period

of two months from the date of receipt of a copy of this judgment.

This writ petition is ordered accordingly.

Sd/-

ANU SIVARAMAN JUDGE SVP

APPENDIX OF WP(C) 8961/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE POSSESSION CERTIFICATE 18/2/2022 ISSUED FROM THE ADOOR VILLAGE OFFICE.

Exhibit P2 TRUE COPY OF THE LAND TAX RECEIPT DATED 6/12/2021 ISSUED FROM THE ADOOR VILLAGE OFFICE.

Exhibit P3 TRUE COPY OF THE SITE APPROVAL AND BUILDING PERMIT DATED 15/2/2022 ISSUED BY THE 3RD RESPONDENT.

Exhibit P4 TRUE COPY OF THE APPLICATION DATED 21/2/2022 FOR MINERAL TRANSIT PASS SUBMITTED BEFORE THE 1ST RESPONDENT.

Exhibit P5 TRUE COPY OF THE RECEIPT DATED 21/1/2022 ISSUED FROM THE OFFICE OF THE 1ST RESPONDENT.

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter