IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14055 of 2009(B)
1. ANTONY LEO, AGED 64,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. THE CORPORATION OF KOCHI
3. THE KERALA STATE POLLUTION CONTROL BOARD
4. THE SENIOR ENVIRONMENTAL ENGINEER,
5. K.K.CHERIAN, AGED 80, PROPRIETOR,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 14055 OF 2009
............................................
DATED THIS THE 29TH DAY OF MAY, 2009
JUDGMENT
Government Pleader takes notice for first respondent.
Standing counsel takes notice for second, third and fourth
respondents. Notice to fifth respondent is dispensed with
preserving his right to move for review of this judgment, if
aggrieved.
2. The petitioner, through Ext.P1(a) has shown that Ext.P1
has been delivered in the office of the first respondent in
January/February, 2009. The complaint therein is regarding the
alleged pollution by an activity done by the fifth respondent.
Without expressing anything on merits, this writ petition is
ordered directing that Ext.P1 will be taken up, considered and
disposed of by the fifth respondent, in accordance with law, at
the earliest, at any rate, within a period of two months from the
date of receipt of a copy of this judgment, so that any person
aggrieved by that decision, would be entitled to seek further
statutory relief in that regard. The fourth respondent would also
WP(C) 14055/2009 2
do the needful on any complaint obtained from the petitioner in
relation to the allegations in Ext.P1.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/30/5