Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Adarsh S.Babu vs The Geologist
2025 Latest Caselaw 4555 Ker

Citation : 2025 Latest Caselaw 4555 Ker
Judgement Date : 27 February, 2025

Kerala High Court

Sri.Adarsh S.Babu vs The Geologist on 27 February, 2025

Author: T.R. Ravi
Bench: T.R.Ravi
WP(C) No.37504/2024                     1/4                       Order Date : 27-02-2025

                      IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                      PRESENT
                        THE HONOURABLE MR. JUSTICE T.R.RAVI
           Thursday, the 27th day of February 2025 / 8th Phalguna, 1946
                              WP(C) NO. 37504 OF 2024
   PETITIONER:

          SRI.ADARSH S.BABU, AGED 30 YEARS, "SAURAV", PUTHENNADA NAGAR,
          THEKKEVILA P.O., KOLLAM, PIN - 691016

   RESPONDENTS:

      1. THE GEOLOGIST, DEPARTMENT OF MINING AND GEOLOGY, DISTRICT OFFICE,
         THIRUVANANTHAPURAM, PIN - 695004
      2. THE DIRECTOR MINING AND GEOLOGY DIRECTORATE, KESAVADASAPURAM, PATTOM
         PALACE P O, TRIVANDRUM , PIN - 695004
      3. STATE OF KERALA REPRESENTED BY ITS SECRETARY, INDUSTRIES DEPARTMENT,
         SECRETARIAT, THIRUVANANTHAPURAM , PIN - 695001
      4. STATE LEVEL ENVIRONMENT IMPACT ASSESSMENT AUTHORITY (SEIAA KERALA)
         REPRESENTED BY ITS MEMBER SECRETARY, 4TH FLOOR, KSRTC BUS TERMINAL
         COMPLEX, THIRUVANANTHAPURAM , PIN - 695001
      5. KERALA STATE POLLUTION CONTROL BOARD PLAMOOD, PATTOM
         THIRUVANANTHAPURAM REPRESENTED BY ITS ENVIRONMENTAL ENGINEER. , PIN
         - 695001
      6. THE SECRETARY NELLANAD GRAMA PANCHAYAT, VENJARAMMOODU, NELLANAD,
         THIRUVANANTHAPURAM, PIN - 695607
      7. MINISTRY OF ENVIRONMENT, FOREST AND CLIMATE CHANGE INDIRA PARYAVARAN
         BHAVAN, JORBAGH ROAD, NEW DELHI REPRESENTED BY ITS DIRECTOR. , PIN -
         110993

        Writ petition (civil) praying inter alia that in the circumstances
   stated in the affidavit filed along with the WP(C) the High Court be
   pleased to direct:- 1) stay the operation of ext.p14 judgment to the
   extent it directs that, the mining by lease holders who have been granted
   environmental clearance by deiaa shall not be allowed to operate, if no
   appraisal /reappraisal is made by seiaa within 3months from the date of
   ext.p14 judgment. 2) direct the 5 th respondent, to extend the validity of
   ext.p4 consent, for the period applied for, provisionally, without
   insisting for any reappraisal of environmental clearance as a condition
   precedent, pending disposal of the above writ petition, forthwith; 3)
   direct the 6 th respondent, to extend the validity of ext.p5 license, for
   the period applied for, provisionally, without insisting for any
   reappraisal of environmental clearance as a condition precedent, pending
   disposal of the above writ petition, forthwith; 4) respondents 1 and 2 to
   issue movement permits and transit passes to the petitioner and also
   permit the petitioner to access the kompas, without insisting for any
   reappraisal of the environmental clearance, provisionally, pending
   disposal of the above writ petition, forthwith. 5) stay the operation of
   ext.p15 o.m to the extent it states that, the inability to reappraise
   clearances by the seiaa would lead to such mining leases being not allowed
   to operate as the environmental clearances in such cases to be considered
 WP(C) No.37504/2024                   2/4                       Order Date : 27-02-2025

   as illegal.
        This petition coming on for orders upon perusing the petition and
   the affidavit filed in support of WP(C) and upon hearing the arguments of
   M/S. PHILIP J.VETTICKATTU, NEENU BERNATH & SAJU S. DOMINIC, Advocates for
   the petitioner, the court passed the following:
 WP(C) No.37504/2024                             3/4                         Order Date : 27-02-2025




                                         T.R. RAVI, J.
                      -----------------------------------------------------------------
                      W.P.(C) Nos.7489/2024, 32922/2024, 46092/2024,
                       7646/2024, 35102/2024, 35316/2024, 36318/2024,
                      36338/2024, 36376/2024, 36479/2024, 36597/2024,
                      36737/2024, 37184/2024, 37200/2024, 37332/2024,
                      37504/2024, 37510/2024, 37841/2024, 37999/2024,
                      38083/2024, 38180/2024, 38195/2024, 38236/2024,
                      38333/2024, 38335/2024, 38380/2024, 38432/2024,
                      38452/2024, 38456/2024, 38501/2024, 38528/2024,
                      38623/2024, 38663/2024, 38669/2024, 38671/2024,
                      38809/2024, 38838/2024, 38863/2024, 39078/2024,
                      39124/2024, 39207/2024, 39214/2024, 39391/2024,
                      39452/2024, 39480/2024 39617/2024, 39745/2024,
                      39749/2024, 39773/2024, 39786/2024, 39804/2024,
                      39869/2024, 39977/2024, 40022/2024, 40038/2024,
                      40050/2024, 40172/2024, 40258/2024, 40311/2024,
                      40361/2024, 43510/2024, 42579/2024, 42685/2024,
                      43486/2024, 40768/2024, 40755/2024, 40763/2024,
                      40750/2024, 42428/2024, 40760/2024, 40757/2024,
                      40758/2024, 41719/2024, 44332/2024,45479/2024,
                        45920/2024, 46185/2024, 424/2025, 653/2025,
                                    842/2025 & 847/2025.
                 ---------------------------------------------------------------------
                        Dated this the 27th day of February, 2025

                                           ORDER

Post on 06.03.2025 along with connected cases. A request

may be made for posting the cases, if the Hon'ble Supreme Court

passes any orders in the meanwhile.

Interim order stands extended till 31.03.2025.

Sd/-

T.R. RAVI, JUDGE S.M.K. WP(C) No.37504/2024 4/4 Order Date : 27-02-2025

APPENDIX OF WP(C) 37504/2024 Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF QUARRYING LEASE EXECUTED BETWEEN THE PETITIONER AND THE 1ST RESPONDENT, DATED 29/08/2019 Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF ENVIRONMENTAL CLEARANCE ISSUED BY THE DISTRICT ENVIRONMENT IMPACT ASSESSMENT AUTHORITY, BEARING NO.DIA/KL/MIN/12943/2018 DATED 19/05/2018 Exhibit P3 TRUE COPY OF THE RELEVANT PAGES OF THE RENEWED EXPLOSIVE LICENSE, BEARING NO.E/SE/KL/22/172(E112073) DATED 31/01/2023, VALID UPTO 31/03/2028 ISSUED BY THE DEPUTY CHIEF CONTROLLER OF EXPLOSIVES Exhibit P4 TRUE COPY OF THE RELEVANT PAGE OF THE CONSENT TO OPERATE ISSUED BY THE KERALA STATE POLLUTION CONTROL BOARD, BEARING FILE NO. KSPCB/TV/ICO/10056773/2024, DATED 21/05/2024, VALID UPTO 27/10/2024 Exhibit P4(a) TRUE COPY OF THE PAYMENT RECEIPT DATED 24/01/2024, ISSUED FROM THE OFFICE OF THE 5TH RESPONDENT SHOWING THE REMITTANCE OF RS.22,000 TOWARDS RENEWAL FEE Exhibit P5 TRUE COPY OF THE RELEVANT PAGE OF THE LICENSE, ISSUED BY THE SECRETARY, NELLANAD GRAMA PANCHAYAT, DATED 22/05/2024, WHICH IS VALID UPTO 27/10/2024 Exhibit P5(a) TRUE COPY OF THE PAYMENT RECEIPT DATED 22.04.2020 ISSUED FROM THE OFFICE OF THE 6TH RESPONDENT Exhibit P6 TRUE COPY OF S.O.NO.1807(E), DATED 12-4-2022, ISSUED BY THE MOEF Exhibit P7 TRUE COPY OF THE G.O NO. 1257/2023/ID DATED 14/12/2023 Exhibit P8 TRUE COPY OF THE O.M. DATED 28-4-2023 ISSUED BY THE MOEF Exhibit P9 TRUE COPY OF THE ORDER PASSED BY THE NATIONAL GREEN TRIBUNAL, DATED 7-12-2022 IN O.A.NO.142/2022 IN JAYANTH KUMAR V. MOEF&CC Exhibit P10 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) NO. 14013/2024, DATED 05/04/2024 Exhibit P11 TRUE COPY OF THE MOVEMENT PERMIT DATED 08/10/2024, WHICH IS VALID UPTO 26/10/2024 Exhibit P12 TRUE COPY OF THE SOP DATED 15-1-2024 ISSUED BY THE MOEF Exhibit P13 TRUE COPY OF THE O.M DATED 15.03.2024 ISSUED BY THE MOEF Exhibit P14 TRUE COPY OF THE JUDGMENT PASSED BY THE NGT IN O.A 142/2022, DATED 08/08/2024 Exhibit P15 TRUE COPY OF THE O.M DATED 14/10/2024 ISSUED BY THE MOEF Exhibit P16 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.19143/2024, DATED 12-8-2024 Exhibit P17 TRUE COPY OF THE SCREENSHOT TAKEN FROM THE PARIVESH PORTAL, SHOWING THE SUBMISSION OF APPLICATION FOR REAPPRAISAL OF ENVIRONMENTAL CLEARANCE, ON 30/11/2024,

 
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