High Court Kerala High Court

A.M. Shanmughan vs State Of Kerala on 29 October, 2008

Kerala High Court
A.M. Shanmughan vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 966 of 2005(M)


1. A.M. SHANMUGHAN, SECRETARY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ALAPPUZHA.

3. THE SECRETARY, KERALA STATE

4. ENVIRONMENTAL ENGINEER,

5. DISTRICT MEDICAL OFFICER (HEALTH)

6. THANEERMUKKOM GRAMAPANCHAYATH,

7. MC DOWELL AND COMPANY LIMITED,

                For Petitioner  :SRI.N.RADHAKRISHNAN

                For Respondent  :SRI.G.GOPAKUMAR,SC, KSPCB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/10/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                    W.P.(C) No.966 of 2005
              ----------------------------------------------
                  Dated 29th October, 2008.

                          J U D G M E N T

Petitioner approached this court with certain

grievances regarding the alleged pollution caused by the 7th

respondent. It is brought to the notice of this court that the

functioning of the company is strictly in accordance with the

conditions stipulated in the consent given by the Pollution Control

Board to the company. Therefore, in case the petitioner has still

any grievance left, he may either approach the Pollution Control

Board or work out the remedy before the civil court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No. 966 of 2005

———————————————-

J U D G M E N T

Dated 29th October, 2008.