High Court Kerala High Court

K.Sasikumar vs D.N.K.Nair on 2 May, 2008

Kerala High Court
K.Sasikumar vs D.N.K.Nair on 2 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13971 of 2008(L)


1. K.SASIKUMAR,S/O.KESAVA PILLAI,
                      ...  Petitioner

                        Vs



1. D.N.K.NAIR,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/05/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).13971/2008
                       --------------------
            Dated this the 2nd day of May, 2008

                       JUDGMENT

Aggrieved by the alleged infraction of the noise

pollution (Regulation and Control Rules 2000) by the

used loud speaker in the nearby Temple, the petitioner

has filed Ext.P1 complaint before the second respondent,

which is pending.

After having heard learned Government Pleader also,

writ petition is disposed of directing the second

respondent to look into Ext.P1 complaint in terms of

statutory rules, hear the affected parties and take

appropriate decision thereon, within a period of five days

from the date of receipt of a copy of this judgment.

Petitioner shall produce a copy of the writ petition also

along with the copy of the judgment before the second

respondent.

V.GIRI,
Judge

mrcs