IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBA.No. 7 of 2007()
1. KERALA STATE POLLUTION CONTROL BOARD
... Petitioner
Vs
1. G.RAMAN NAIR
... Respondent
For Petitioner :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA
For Respondent :SRI.U.K.RAMAKRISHNAN, SC, TDB
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :11/06/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
D.B.A. No.7 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of June, 2009.
JUDGMENT
Raman, J,
A statement is filed for and on behalf of the Engineer,
Kerala State Pollution Control Board dated 16th March 2009 regarding
the action taken by the Board subsequent to the order passed by this
court in the matter of preventing the septic tank overflow reaching
Pamba river. It is also stated that an effluent treatment scheme is
already finalized and tenders are invited. It is also stated that by the
introduction of river treatment system, Pamba river quality has
improved considerably. Finally it is stated that action taken to install
additional incinerators at Sannidhanam and Pamba and new one at
Nilakkal are in progress. It is also stated that the Board is responding
positively to the direction.
In the above circumstances, no further directions are called
for. The application is closed.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.