IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38412 of 2003(W)
1. A.KURIAN, S/O.AGUSTY, ALLENCHERIL HOUSE,
... Petitioner
Vs
1. ETTUMANOOR GRAMA PANCHAYATH,
... Respondent
2. KERALA STATE POLLUTION CONTROL BOARD,
3. THE REVENUE DIVISIONAL OFFICER,
4. THE DISTRICT MEDICAL OFFICER,
5. TOM AUGUSTINE,
For Petitioner :SRI.T.MADHU
For Respondent :SRI.G.GOPAKUMAR,SC, KSPCB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.38412 OF 2003
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Writ petition is filed with the following prayer:
“issue a writ of mandamus or any other
appropriate writ, direction or order directing
respondents 1 to 4 to take necessary action to
close down the bus body building workshop with
spray painting unit conducted by the 5th
respondent under the name and style of
‘Allencheril Automobiles’ in his premises without
licence and in violation of Exts.P4 & P5 and also of
the directions contained in Ext.P1.”
On 23.8.2004, this court passed the following order:
“The 5th respondent shall not run the workshop
without getting renewal of the licence from the
Pnachayat. Respondents 1 and 3 shall ensure that
this direction is implemented.”
This writ petition is disposed of in terms of the said
order.
KURIAN JOSEPH, JUDGE
jes