High Court Kerala High Court

Marakkar Kunju Muhammed vs State Of Kerala on 2 April, 2007

Kerala High Court
Marakkar Kunju Muhammed vs State Of Kerala on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13420 of 2003(V)


1. MARAKKAR KUNJU MUHAMMED, S/O. MARAKKAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM

3. THE GENERAL MANAGER,

4. THE KERALA STATE POLLUTION CONTROL

5. VENGOLA GRAMA PANCHAYATH,

6. A.K.SUDHEER, S/O. KUNJUMON,

                For Petitioner  :SRI.K.A.SHAMSUDEEN

                For Respondent  :SRI.M.M.SAIDU MUHAMMED

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                               KURIAN JOSEPH, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                            O.P.NO.13420 OF 2003

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 2nd day of April 2007


                                     JUDGMENT

Petitioner approached this court with certain grievances

regarding the functioning of a flour mill in C.M.P.22632/2003.

This court passed the following order on 3.12.2003:

“This is a petition for stay of Ext.P3 proceedings

granting licence to the 5th respondent herein (6th

respondent in the O.P.) to run a flour mill.

Starting of the flour mill will be subject to the

result of the O.P. It is also ordered that pending

further hearing rice alone shall be ground there.

In other words, before grinding spices, orders

from this court shall be obtained.”

Writ petition is disposed of in terms of the said order.

KURIAN JOSEPH, JUDGE

jes