High Court Kerala High Court

Dr.Lathika Ravi vs State Of Kerala on 2 February, 2009

Kerala High Court
Dr.Lathika Ravi vs State Of Kerala on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3109 of 2007(T)


1. DR.LATHIKA RAVI, RAVI VILASOM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DISTRICT COLLECTOR, ALAPPUZHA.

4. THE SUPERINTENDENT OF POLICE,

5. THE ASSISTANT SUPERINTENDENT OF

6. SREENARAYANA YUVAJANA SAMAJAM,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :SRI.S.SANAL KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/02/2009

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.3109 of 2007
               ----------------------------------------------
                    Dated 2nd February, 2009.

                           J U D G M E N T

Petitioner approached this court with certain

grievances regarding the noise pollution caused by the 6th

respondent. In view of the intervening developments, it is

submitted that the surviving grievance is only with regard to the

loud speaker placed on the southern side of the hospital. There

will be a direction to the 5th respondent to look into the grievance

with notice to the petitioner and the 6th respondent and take

appropriate action thereon in accordance with law to abate the

nuisance if any caused to the petitioner, within three months from

the date of production of a copy of this judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.3109 of 2007

———————————————-

J U D G M E N T

Dated 2nd February, 2009.