IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11513 of 2007(S)
1. HUMAN RIGHTS PROTECTIUON & WELFARE
... Petitioner
2. KADAKKAVOOR VIKRAMAN, SECRETARY,
Vs
1. STATE OF KERALA REPRESENTED BY THE CHIEF
... Respondent
2. DISTRICT COLLECTOR,
3. CORPORATION OF KOLLAM, REPRESENTED BY
4. HINDUSTAN PATROLEUM REPRESENTED BY
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/04/2007
O R D E R
K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.
--------------------------------------------------------------------------------------
W.P. (C ) No. 11513 of 2007
--------------------------------------------------------------------------------------
DT. APRIL 3, 2007
JUDGMENT
K.S.Radhakrishnan, Ag. C.J.
The petitioners have approached this court seeking a direction to the 3rd
respondent to consider and pass appropriate orders on Exts.P5, P5(a), P5(b)
and P5(c). We are inclined to accept the above request and the 3rd respondent
is directed to consider and pass appropriate orders on Exts.P5, P5(a), P5(b) and
P5(c) in accordance with law. Writ petition is disposed of as above.
K.S. RADHAKRISHNAN
(Ag. CHIEF JUSTICE)
M.N. KRISHNAN,
(JUDGE)
mt/-