High Court Kerala High Court

A.N. Purushothaman vs State Of Kerala on 30 November, 2006

Kerala High Court
A.N. Purushothaman vs State Of Kerala on 30 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16157 of 2006(W)


1. A.N. PURUSHOTHAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEPUTY DIRECTOR OF PANCHAYAT, KOLLAM.

3. PATHANAPURAM GRAMA PANCHAYAT,

4. THE PRESIDENT,

                For Petitioner  :SRI.P.GOPINATHAN NAIR

                For Respondent  :SRI.S.ABDUL RAZZAK

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/11/2006

 O R D E R


                               PIUS C. KURIAKOSE,J.

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

                              W.P.(C)No.16157 of 2006

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

                            Dated: 30th November, 2006


                                      JUDGMENT

The Kerala State Pollution Control Board, represented by its

Chairman is impleaded as Additional respondent No.6 in the Writ

Petition. Registry will carry out necessary corrections in the cause

title.

2. Having regard to the rival submissions made before me, this

Writ Petition will stand disposed of in the following terms:

The additional 6th respondent is directed to take immediate

action on Ext.R3(B) request submitted by the Panchayat and submit a

detailed report to the Panchayat after conducting all necessary

enquiries including the situation that the 5th respondent’s house is

situated within a distance of 100 metres from the proposed unit. The

report as directed above will be submitted by the additional 6th

respondent at their earliest and at any rate within two months of the

petitioner making available a copy of this judgment. Respondents 3

and 4 will ensure that the Sub Committee which has been constituted

for enquiring into the complaint submitted by the petitioner before

the Panchayat submits its report at their earliest and at any rate

within two months of their receiving a copy of this judgment. Once

the report of the Sub Committee as well as the report of the

W.P.C.No.16157/06 – 2 –

additional 6th respondent are made available, the 3rd respondent-

Panchayat will take up Ext.P1 application submitted by the petitioner

on a priority basis, issue notice to the petitioner as well as the

additional 5th respondent and thereafter, after hearing the petitioner

as well as the additional 5th respondent, take a decision on Ext.P1 at

its earliest and at any rate within six weeks of their receiving a copy

of the report from the Pollution Control Board and the report of the

Sub Committee.

srd                                                    PIUS C.KURIAKOSE, JUDGE