High Court Kerala High Court

Smitha Shaji vs Chennam Pallippuram Grama … on 11 December, 2006

Kerala High Court
Smitha Shaji vs Chennam Pallippuram Grama … on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29991 of 2006(U)


1. SMITHA SHAJI, W/O.SHAJI,
                      ...  Petitioner

                        Vs



1. CHENNAM PALLIPPURAM GRAMA PANCHAYATH,
                       ...       Respondent

2. THE SECRETARY,

3. THE ASSISTANT ENGINEER,

4. SHRI N.M.SIDHARTHAN,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.JOBY CYRIAC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/12/2006

 O R D E R
                          PIUS C.KURIAKOSE,J.

                        ```````````````````````````

                     W.P.(C) NO. 29991 OF 2006

                        ```````````````````````````

           Dated this the 11th day of December, 2006


                              J U D G M E N T

In view of the said position that the Panchayat has issued

licence and that the Pollution Control Board has issued consent, it

is not necessary that any other reliefs should be granted to the

petitioner in this writ petition.

Writ petition will stand disposed of in view of the above

mentioned subsequent events.

PIUS C.KURIAKOSE, JUDGE

Rp