Kerala High Court
Mathai Varkey @ Mani vs The District Collector on 4 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30356 of 2010(T)
1. MATHAI VARKEY @ MANI,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM.
... Respondent
2. THE REVENUE DIVISIONAL OFFICER, PALA.
3. THE DISTRICT OFFICER,
4. KADUTHURUTHY GRAMA PANCHAYATH
5. RUBBER MARKETING CO-OPERATIVE
6. P.M.MATHEW, PRESIDENT,
7. E.D.PRAKASH, EDATHIPARAMBIL HOUSE,
8. THE POLLUTION CONTROL BOARD,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30356 OF 2010 (T)
=====================
Dated this the 4th day of October, 2010
J U D G M E N T
Complaining of illegal blasting by the 7th respondent in a
property belonging to the 5th respondent, petitioner has filed
Ext.P1 before the 1st respondent.
Although several allegations are raised, I feel this is a
matter for the 1st respondent to consider. In that view, directing
that necessary action on Ext.P1 will be initiated, this writ petition
is disposed of. Orders on Ext.P1 shall be passed at any rate
within 4 weeks and it is made clear this Court has not pronounced
anything on the merits of the allegations raised and it is entirely
for the 1st respondent to enquire into the mater and pass orders.
ANTONY DOMINIC, JUDGE
Rp