IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15649 of 2009(A)
1. JAIMON JAMES, VALLITHOTTATHIL HOUSE
... Petitioner
Vs
1. THE KERALA STATE POLLUTION CONTROL
... Respondent
2. THE SENIOR ENVIRONMENTAL ENGINEER
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :08/06/2009
O R D E R
V.GIRI, J.
---------------------------
W.P.(C) No.15649 of 2009
---------------------------
Dated this the 8th day of June, 2009
JUDGMENT
The petitioner is aggrieved by the delay in
considering the application for renewal of consent
issued by the Pollution Control Board, which currently
has a validity only up to 30.6.2009.
After having heard learned counsel for the
petitioner and learned standing counsel for the
Pollution Control Board, the writ petition is disposed of
directing the 1st respondent to pass orders on Ext.P4
application, as early as possible, at any rate, on or
before 30.6.2009.
Sd/-
(V.GIRI)
Judge
sk/
//true copy//
P.S. to Judge