IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3109 of 2007(T)
1. DR.LATHIKA RAVI, RAVI VILASOM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DISTRICT COLLECTOR, ALAPPUZHA.
4. THE SUPERINTENDENT OF POLICE,
5. THE ASSISTANT SUPERINTENDENT OF
6. SREENARAYANA YUVAJANA SAMAJAM,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :SRI.S.SANAL KUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/02/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.3109 of 2007
----------------------------------------------
Dated 2nd February, 2009.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding the noise pollution caused by the 6th
respondent. In view of the intervening developments, it is
submitted that the surviving grievance is only with regard to the
loud speaker placed on the southern side of the hospital. There
will be a direction to the 5th respondent to look into the grievance
with notice to the petitioner and the 6th respondent and take
appropriate action thereon in accordance with law to abate the
nuisance if any caused to the petitioner, within three months from
the date of production of a copy of this judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.3109 of 2007
———————————————-
J U D G M E N T
Dated 2nd February, 2009.