High Court Kerala High Court

P.B.Ibrahim vs Kerala State Pollution Control … on 3 April, 2007

Kerala High Court
P.B.Ibrahim vs Kerala State Pollution Control … on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11583 of 2007(D)


1. P.B.IBRAHIM, AGED 67 YEARS, S/O BAVA,
                      ...  Petitioner
2. P.A.MAKKAR, AGED 51 YEARS,

                        Vs



1. KERALA STATE POLLUTION CONTROL BOARD,
                       ...       Respondent

2. OKKAL GRAMA PANCHAYAT, OKKAL P.O.,

3. DISTRICT MEDICAL OFFICER,

4. DIVISIONAL FOREST OFFICER,

5. K.M.BASHEER, S/O MUHAMMAD,

                For Petitioner  :SRI.G.RAJAGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/04/2007

 O R D E R


                          PIUS C. KURIAKOSE,J.

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

                         W.P.(C)No.11583 of 2007

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

                            Dated: 3rd April, 2007


                                  JUDGMENT

Mr.Siby Mathew, counsel for the 2nd respondent-Panchayat

submits that this court already issued certain directions to the

Pollution Control Board in W.P.C.No.4708 of 2007. Considering the

directions already issued by this court in W.P.C.No.4708 of 2007, this

Writ Petition will stand disposed of directing the 1st respondent, the

Kerala State Pollution Control Board to hear the petitioners also while

conducting hearing as already directed by this court by the judgment

in W.P.C.No.4708 of 2007 which is filed by the 5th respondent.

srd                                       PIUS C.KURIAKOSE, JUDGE