High Court Kerala High Court

Hamza vs Tanalur Grama Panchayath on 11 April, 2007

Kerala High Court
Hamza vs Tanalur Grama Panchayath on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11737 of 2007(V)


1. HAMZA, S/O.ABDUL RAHMAN, VETTUVANCHERRY
                      ...  Petitioner
2. KUNHU MEENADATHUR, S/O.ALIYAMMU,

                        Vs



1. TANALUR GRAMA PANCHAYATH,
                       ...       Respondent

2. BHARATHI AIRTEL PVT.LTD.,

3. KERALA STATE POLLUTION CONTROL BOARD,

4. KANDATHIL ABDUL RASHEED,

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :SRI.SANTHOSH MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/04/2007

 O R D E R
                          PIUS C.KURIAKOSE, J.

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

                     W.P.(C)NO.11737   of    2007

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

                Dated this  11th  day of   April, 2007


                                  JUDGMENT

Controversy as to whether the tower has been energized

continues. Sri.Santhosh Mathew, the learned counsel for the 2nd

respondent submits that though it was energized earlier, in view

of the pendency of the writ petition the same has been put off.

I do not propose to go into the merits of the grounds

raised. Ext.P2 has been submitted by the petitioners before the

Panchayat as well as the Pollution Control Board. The

Panchayat will take up Ext.P2, get remarks of the 3rd respondent

Pollution Control Board, hear the petitioners as well as the 2nd

respondent company and take a decision. Decision as directed

above will be taken at the earliest, at any rate, within two weeks

of receiving a copy of this judgment.

PIUS C.KURIAKOSE

Judge

dpk