High Court Kerala High Court

Associaton For Environmental … vs State Of Kerala And Others on 14 December, 2007

Kerala High Court
Associaton For Environmental … vs State Of Kerala And Others on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36968 of 2007(S)



1. ASSOCIATON FOR ENVIRONMENTAL PROTECTION
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :14/12/2007

 O R D E R
                        H.L.Dattu,C.J. & P.N.Ravindran,J.
                        -----------------------------------------------
                           W.P.(C).No.36968 of 2007-S
                        -----------------------------------------------
                     Dated, this the 14th day of December, 2007

                                       JUDGMENT

H.L.Dattu,C.J.

Petitioner is an organisation and registered under the provisions of

the Travancore-Cochin Literary, Scientific and Charitable Societies Registration

Act, 1955.

(2) The petitioner has made certain assertions in the writ petition.

Those assertions, in our opinion, are merely bald assertions without any

supporting material. In the absence of cogent and relevant materials filed along

with the writ petition, we cannot be taking cognizance of this public interest

litigation and issue notices to the respondents. Therefore, we reject the writ

petition for the present, since it does not contain the necessary details.

(3) However, we reserve liberty to the petitioner to approach this

Court, if need arises in future, by producing all necessary materials in support of

the allegations and assertions made in the writ petition.

Ordered accordingly.

H.L.Dattu
Chief Justice

P.N.Ravindran
Judge
vku/-