IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36968 of 2007(S)
1. ASSOCIATON FOR ENVIRONMENTAL PROTECTION
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :14/12/2007
O R D E R
H.L.Dattu,C.J. & P.N.Ravindran,J.
-----------------------------------------------
W.P.(C).No.36968 of 2007-S
-----------------------------------------------
Dated, this the 14th day of December, 2007
JUDGMENT
H.L.Dattu,C.J.
Petitioner is an organisation and registered under the provisions of
the Travancore-Cochin Literary, Scientific and Charitable Societies Registration
Act, 1955.
(2) The petitioner has made certain assertions in the writ petition.
Those assertions, in our opinion, are merely bald assertions without any
supporting material. In the absence of cogent and relevant materials filed along
with the writ petition, we cannot be taking cognizance of this public interest
litigation and issue notices to the respondents. Therefore, we reject the writ
petition for the present, since it does not contain the necessary details.
(3) However, we reserve liberty to the petitioner to approach this
Court, if need arises in future, by producing all necessary materials in support of
the allegations and assertions made in the writ petition.
Ordered accordingly.
H.L.Dattu
Chief Justice
P.N.Ravindran
Judge
vku/-