High Court Kerala High Court

G.Vidya vs The State Of Kerala on 4 December, 2006

Kerala High Court
G.Vidya vs The State Of Kerala on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26364 of 2006(L)


1. G.VIDYA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY,

3. THE SECRETARY,

4. THE DISTRICT COLLECTOR,

5. THE CENTRAL GOVERNMENT,

6. THE ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.C.UNNIKRISHNAN, CGC

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/12/2006

 O R D E R
                  V.K.Bali,C.J. & S.Siri Jagan,J.

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

                       W.P.(C).No.26364 of 2006-S

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

            Dated, this the 4th day of December, 2006


                              JUDGMENT

V.K.Bali,C.J. (Oral)

This Court has already disposed of a similar public

interest litigation vide order dated 10th November, 2006 passed in

W.P.(C).No.26304 of 2006-S (Dejo Kappan v. Secretary to

Local Self Government). The same order would be issued in

this case as well.

Disposed of accordingly.

V.K.Bali

Chief Justice

S.Siri Jagan

Judge

vku/-