High Court Kerala High Court

Kothamangalam Pollution Control … vs Kothamangalam Municipality on 29 May, 2008

Kerala High Court
Kothamangalam Pollution Control … vs Kothamangalam Municipality on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3071 of 2008(N)


1. KOTHAMANGALAM POLLUTION CONTROL CLUB,
                      ...  Petitioner

                        Vs



1. KOTHAMANGALAM MUNICIPALITY,
                       ...       Respondent

2. CHIEF ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.C.DILIP

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/05/2008

 O R D E R
                        ANTONY DOMINIC, J.
             ------------------------------------
                        W.P.(C) 3071 of 2008
             -------------------------------------
                        Dated: MAY 29, 2008

                             JUDGMENT

Petitioner submits that the siren installed by the 1st

respondent is offending the provisions of the Air (Prevention and

Control of Pollution) Act, 1981. Highlighting this, the petitioner is

seen to have made Ext.P3 application to the 2nd respondent which

was forwarded to the 1st respondent and also to the Circle

Inspector of Police, Kothamangalam for appropriate action. It is

aggrieved by this that the writ petition has been filed.

2. If the sound level emanating from the siren is exceeding

the standard of noise that is prescribed under the Air (Prevention

and Control of Pollution) Act, it is for the 2nd respondent itself to

take such remedial action. Therefore, the 2nd respondent will take

up and consider Ext.P3, and if necessary, conduct inspection and

take such action as is warranted in law. Needless to say that any

action on Ext.P3 shall be with notice to the 1st respondent.

WP(C) 3071/08
2

3. Petitioner shall produce a copy of this judgment along with

a copy of the writ petition before the 2nd respondent for necessary

compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-