IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 20880 of 2000(I)
1. M.M.THOMAS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.N.N.SUGUNAPALAN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/10/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.20880 of 2000-I
----------------------------------------------
Dated, this the 3rd day of October, 2007
JUDGMENT
H.L.Dattu,C.J.
As on today, in our opinion, the reliefs sought for by the petitioners
does not survive for consideration of this Court. Therefore, the Original Petition is
disposed of, as having become unnecessary.
(2) However, liberty is reserved to the petitioners, if they so
desire, if for any reason the industry of the 6th respondent is causing any
pollution either by water, air, land and sound, to approach the appropriate
authorities.
In view of the order passed in the Original Petition,
C.M.P.No.34980 of 2000 is dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-