High Court Kerala High Court

Human Rights Protectiuon & … vs State Of Kerala Represented By The … on 3 April, 2007

Kerala High Court
Human Rights Protectiuon & … vs State Of Kerala Represented By The … on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11513 of 2007(S)


1. HUMAN RIGHTS PROTECTIUON & WELFARE
                      ...  Petitioner
2. KADAKKAVOOR VIKRAMAN, SECRETARY,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE CHIEF
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. CORPORATION OF KOLLAM, REPRESENTED BY

4. HINDUSTAN PATROLEUM  REPRESENTED BY

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/04/2007

 O R D E R
                  K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.

            --------------------------------------------------------------------------------------

                                      W.P. (C ) No. 11513 of 2007

            --------------------------------------------------------------------------------------

                                             DT.  APRIL 3, 2007


                                                  JUDGMENT

K.S.Radhakrishnan, Ag. C.J.

The petitioners have approached this court seeking a direction to the 3rd

respondent to consider and pass appropriate orders on Exts.P5, P5(a), P5(b)

and P5(c). We are inclined to accept the above request and the 3rd respondent

is directed to consider and pass appropriate orders on Exts.P5, P5(a), P5(b) and

P5(c) in accordance with law. Writ petition is disposed of as above.

K.S. RADHAKRISHNAN

(Ag. CHIEF JUSTICE)

M.N. KRISHNAN,

(JUDGE)

mt/-