IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1864 of 2010(G)
1. SPN GRANITES, PLACKATTU HOUSE, EDAMON PO
... Petitioner
Vs
1. KERALA STATE POLLUTION CONTROL BOARD,
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.1864 OF 2010
---------------------------------------
Dated this the 5rd day of February, 2010.
J U D G M E N T
The petitioner is stated to be conducting a metal crusher
unit at Edamon in Pathanamthitta District. The same is situated
within the midst of 30 acres of rubber plantation owned by the
petitioner and his brothers. It is pointed out in the writ petition
that even though the application for No Objection Certificate was
submitted as early as on 17.03.2007, so far the respondent has
not processed the same for granting the No Objection Certificate.
It is further pointed out that the petitioner has already complied
with all the other statutory formalities and the neighbouring
owners have given their consent also. The chance of causing any
pollution is not there, according to the petitioner.
2. Learned Standing Counsel for the respondents submitted
that they are yet to conduct a local inspection and some more
time will be required to complete the process and to take a final
decision in the matter. Learned counsel for the petitioner
W.P.(C) No.1864/2010 2
therefore, submitted that the respondent may be directed to take
a decision on the application after considering various materials
made available by the petitioner also.
There will be a direction to the respondent to take a
decision on the application for issuance of No Objection
Certificate said to have been submitted on 17.03.2007 after
conducting an inspection and after conducting due enquiry in the
matter within a period of two months from the date of receipt of
a copy of this judgment. The petitioner will be given an
opportunity of hearing in the matter.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp