Kerala High Court
P.Shameema Majeed vs State Of Kerala Represented By The on 13 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17922 of 2008(H)
1. P.SHAMEEMA MAJEED,W/O.T.A.MAJEED
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. DISTRICT COLLECTOR
3. KOCHI CORPORATION
4. THE SECRETARY
5. THE WARD COUNSELOR, WARD NO.70
6. ROSELYN D'COTTO,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.M.K.CHANDRAMOHAN DAS,SC,COCHIN COPN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/01/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 17922 OF 2008 (H)
=====================
Dated this the 13th day of January, 2010
J U D G M E N T
Standing counsel for the respondents submits that there is
no dumping of waste at present and the counsel for the petitioner
confirms that as at present, there is no dumping of waste, which
was the complaint in the writ petition.
In view of the submissions thus made, recording the above,
this writ petition is closed, however, leaving it open to the
petitioner to move the authorities, if there is any grievance in this
behalf.
ANTONY DOMINIC, JUDGE
Rp