High Court Kerala High Court

Kerala State Pollution Control … vs G.Raman Nair on 11 June, 2009

Kerala High Court
Kerala State Pollution Control … vs G.Raman Nair on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 7 of 2007()



1. KERALA STATE POLLUTION CONTROL BOARD
                      ...  Petitioner

                        Vs

1. G.RAMAN NAIR
                       ...       Respondent

                For Petitioner  :SMT.K.K.THULASY BHAI,SC,POLLUTION C.BOA

                For Respondent  :SRI.U.K.RAMAKRISHNAN, SC, TDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :11/06/2009

 O R D E R
                     P.R. RAMAN & P. BHAVADASAN, JJ.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                D.B.A. No.7 of 2007
                    - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 11th day of June, 2009.

                                        JUDGMENT

Raman, J,

A statement is filed for and on behalf of the Engineer,

Kerala State Pollution Control Board dated 16th March 2009 regarding

the action taken by the Board subsequent to the order passed by this

court in the matter of preventing the septic tank overflow reaching

Pamba river. It is also stated that an effluent treatment scheme is

already finalized and tenders are invited. It is also stated that by the

introduction of river treatment system, Pamba river quality has

improved considerably. Finally it is stated that action taken to install

additional incinerators at Sannidhanam and Pamba and new one at

Nilakkal are in progress. It is also stated that the Board is responding

positively to the direction.

In the above circumstances, no further directions are called

for. The application is closed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.