High Court Kerala High Court

Kkuriyan Paul vs The Member Secretary on 7 September, 2007

Kerala High Court
Kkuriyan Paul vs The Member Secretary on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22773 of 2007()


1. KKURIYAN  PAUL, AGED 80,
                      ...  Petitioner

                        Vs



1. THE MEMBER SECRETARY,
                       ...       Respondent

2. THE CHIEF ENVIRONMENT ENGINEER,

3. T.K. REJI, S/O. KURIAKKO,

4. WILSON CHACKO, S/O. CHACKO,

                For Petitioner  :SRI.N.ANILKUMAR

                For Respondent  :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/09/2007

 O R D E R
                     ANTONY DOMINIC,J
                  ================
                   W.P.(C).Nos.22773 of 2007
           ===========================
            Dated this the 7th day of September, 2007


                           JUDGMENT

The prayer in this writ petition is for a direction to the

respondents 1 and 2 to take action against respondents 3 and 4,

as they had violated the conditions of Ext.P1 licence. The

respondents 1 and 2 filed a statement producing communication

dated 28.6.2007 as Ext.R2(b) in which they have directed

compliance with the conditions of the licence. In view of this, it

is unnecessary to deal with the merits of the contentions of the

parties.

It is the obligation of the licensee to comply with the

conditions of the Ext.P1 licence and if there is violation of any of

those conditions, respondents 1 and 2 are bound and entitled to

take such as is permissible under law. Therefore, the writ

petition is disposed of directing the respondents to take action

against the licensee if they still do not comply with the licence

conditions.

ANTONY DOMINIC,JUDGE

dvs