Kerala High Court
Lissy Antony vs State Of Kerala Rep on 24 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 39736 of 2003(E)
1. LISSY ANTONY, HEADMISTRESS,
... Petitioner
Vs
1. STATE OF KERALA REP,. BY ITS
... Respondent
2. THE ANKAMALI MUNICIPALITY, REP. BY ITS
3. THE CHIEF ENVIRONMENTAL ENGINEER,
4. MATTAPILLIL TRADERS. PLOT NO.49,
For Petitioner :SMT.MARY BENJEMIN
For Respondent :SRI.V.GIRI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C)No.39736 of 2003
----------------------------------------------
Dated 24th November, 2006.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding the pollution caused by the 4th respondent.
There is already an interim order dated 9.1.2004. The 4th
respondent submits that the unit has since been shifted also. The
writ petition is hence closed in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2003
———————————————-
J U D G M E N T
Dated 24th November, 2006.