IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7788 of 2005(B)
1. PLACHIMADA KARSHAKA SAMRAKSHNA SAMITHY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. KERALA STATE POLLUTION CONTROL BOARD,
3. HINDUSTAN COCO-COLA BEVERAGES (P) LTLD.,
For Petitioner :SRI.H.SIVARAMAN
For Respondent :SRI.RAJAN JOSEPH, ADDL.A.G.
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/08/2009
O R D E R
C.T. RAVIKUMAR, J.
---------------------------------------------
W.P.(C) NO.7788 OF 2005
---------------------------------------------
Dated this the 20th day of August, 2009
JUDGMENT
The petitioner is an association of farmers registered under the T.C Act
12/55 with registration No.48/2004. The petition has been filed with the
following prayers:-
(i) to issue a writ or other order in the nature of
prohibition, prohibiting the 3rd respondent from re-
opening the factory before a decision is taken on
Ext.P3 representation;
(ii) to issue a writ or other order to the 1st and
2nd respondent not to allow the 3rd respondent
company to re-open the factory otherwise than on
solving the problem highlighted in Ext.P3;
Ext.P3 is a representation dated 8.10.04 submitted by the Samithy before the
Hon’ble Chief Minister of Kerala. Obviously, this court cannot issue a writ or
any order directing the second respondent to consider Ext.P3 representation
which was filed before the Hon’ble Chief Minister. However, it is seen that on
receipt of Ext.P3, Ext.P4 communication has been issued to the petitioner. It
is stated therein that the grievances ventilated by the petitioner are under
consideration of the Government. Therefore, in view of Ext.P4, this court
need not consider the grievance of the petitioner at this point of time since the
W.P.(C) NO.7788 of 2005 2
matter is already under consideration of the Government as is evident from
Ext.P4. However, it is made clear that it will open to the petitioner to
approach the appropriate authority in case any grievance persists pursuant
to the decision, if taken on Ext.P3 representation. The writ petition is
disposed, accordingly.
(C.T. RAVIKUMAR)
JUDGE
spc