IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8601 of 2007(Y)
1. TITUS T.P., S/O.PAPPU,
... Petitioner
2. UNNIKRISHNAN P.K.,S/O.KUMARAN,
Vs
1. THE KODUNGALLUR MUNICIPALITY,
... Respondent
2. THE SECRETARY,
3. SENIOR ENVIORNMENTAL ENGINER,
4. DISTRICT MEDICAL OFFICER,TRICHUR.
5. KERALA STATE POLLUTION CONTROL BOARD,
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent :SRI.M.P.ASHOK KUMAR
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/04/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.P.(C) No.8601 of 2007
-------------------------------
Dated, this the 10th day of April, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
Heard learned counsel on either side. The writ petition was
preferred by way of public interest litigation seeking a writ of
mandamus directing the respondents to shift the garbage dumping
yard/trenching now situated in Ward No.18 of Kodungallur Municipality
to a remote area and also for consequential reliefs.
2. Learned counsel appearing for the Municipality submitted that
expeditious steps have been taken for treatment of waste and
garbage. It is also stated that effective steps are being taken to
redress the grievances of the petitioner and other general public. In
the circumstances, recording the stand of the Municipality, this writ
petition is disposed of.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns