IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 966 of 2005(M)
1. A.M. SHANMUGHAN, SECRETARY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, ALAPPUZHA.
3. THE SECRETARY, KERALA STATE
4. ENVIRONMENTAL ENGINEER,
5. DISTRICT MEDICAL OFFICER (HEALTH)
6. THANEERMUKKOM GRAMAPANCHAYATH,
7. MC DOWELL AND COMPANY LIMITED,
For Petitioner :SRI.N.RADHAKRISHNAN
For Respondent :SRI.G.GOPAKUMAR,SC, KSPCB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.966 of 2005
----------------------------------------------
Dated 29th October, 2008.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding the alleged pollution caused by the 7th
respondent. It is brought to the notice of this court that the
functioning of the company is strictly in accordance with the
conditions stipulated in the consent given by the Pollution Control
Board to the company. Therefore, in case the petitioner has still
any grievance left, he may either approach the Pollution Control
Board or work out the remedy before the civil court.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No. 966 of 2005
———————————————-
J U D G M E N T
Dated 29th October, 2008.