IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28948 of 2006(U)
1. ABDUL KAREEM, S/O.HASSAN KUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. REVENUE DIVISIONAL OFFICER,
3. POROOR GRAMA PANCHAYATH,
4. THE HEALTH INSPECTOR,
5. APPU, S/O.CHENNAN,
For Petitioner :SRI.DILIP MOHAN
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/10/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.28948 OF 2006
...........................................................
DATED THIS THE 8TH OCTOBER, 2007
J U D G M E N T
The learned counsel for the petitioner submits that the petitioner
is ready and willing to comply with all the directions which have been
given by the Pollution Control Board to him on considerations of
control of pollution in the poultry farm. But it is submitted on behalf of
the Standing Counsel for the Pollution Control Board that the petitioner
is yet to comply with the directions given to him by the Board. The
Standing Counsel therefore opposes continuance of the interim order
for maintenance of status quo.
2. Under these circumstances, I dispose of the Writ Petition
issuing the following directions:-
1. The interim order passed by this Court on 6.11.2006
directing maintenance of status quo as regards the dumping
of waste by the petitioner will continue for a period of one
month from today.
2. The petitioner shall comply with all the directions
already issued to him by additional 7th respondent within two
weeks from today.
3. The 4th respondent and the additional 7th respondent
WP(C)N0.28948/06
-2-
shall conduct separate inspections of the petitioner’s
premises for verifying whether the petitioner has complied
with the directions issued to him by the additional 7th
respondent. The order directing maintenance of status quo
will continue beyond one month only if the the additional 7th
respondent and the 4th respondent inform the 3rd
respondent-Panchayat that the directions issued by the
additional 7th respondent are being complied with to their
satisfaction by the petitioner.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.28948/06
-3-
WP(C)N0.28948/06
-4-