High Court Kerala High Court

P.D. Devassia vs Rajakkad Gram Panchayath on 28 August, 2008

Kerala High Court
P.D. Devassia vs Rajakkad Gram Panchayath on 28 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34406 of 2006(U)


1. P.D. DEVASSIA,
                      ...  Petitioner
2. SIMON A.THOMAS,
3. SUNNY, S/O. LUKOSE,

                        Vs



1. RAJAKKAD GRAM PANCHAYATH,
                       ...       Respondent

2. THE GEOLOGIST,

3. KERALA POLLUSION CONTROL ROARD,

4. MOLY GEORGE,

                For Petitioner  :SRI.JOSEPH SEBASTIAN PURAYIDAM

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.34406 OF 2006
                ---------------------------------------
           Dated this the 28th day of August, 2008.


                          J U D G M E N T

In the matter of alleged unauthorized functioning of a metal

crusher unit, there is already an interim order dated 21.12.2006.

This writ petition is disposed of in terms of the interim order.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 34406 OF 2006

J U D G M E N T

28.08.2008