High Court Kerala High Court

Mathew Paul vs Revenue Divisional Officer on 27 June, 2008

Kerala High Court
Mathew Paul vs Revenue Divisional Officer on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27982 of 2006(F)


1. MATHEW PAUL,
                      ...  Petitioner
2. ANNAMMA MATHEW, W/O.MATHEW PAUL,
3. DR.MANISH, KAPPUKARA OF MANJALLOOR

                        Vs



1. REVENUE DIVISIONAL OFFICER,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER,

3. THE ENVIRONMENTAL ENGINEER,

4. MANJALLOOR GRAMA PANCHAYATH,

5. RAJU, S/O.AYYAPPAN,

                For Petitioner  :SRI.S.K.MURALEEDHARA KAIMAL

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

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                       KURIAN JOSEPH, J.
              ---------------------------------------
                 W.P.(C) No. 27982 OF 2006
              ---------------------------------------
            Dated this the 27th day of June, 2008.


                        J U D G M E N T

In the matter of unlawful conduct of an industrial unit, there

is already an interim order dated 26.10.2006. This writ petition

is disposed of in terms of the said interim order making it also

clear that in case the petitioners have still any grievance left,

they may approach the District Collector, in which case,

appropriate action in accordance with law in the matter will be

taken with notice also the affected parties.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 27982 OF 2006

J U D G M E N T

27.06.2008