IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17779 of 2008(N)
1. M.A.PAULO, MULAVARICKAL HOUSE
... Petitioner
Vs
1. KALADY GRAMA PANCHAYAT , REPRESENTED BY
... Respondent
2. THE PRESIDENT,
3. MATHAI,S/O. DEVASSY
4. THE CHIEF ENVIRONMENTAL ENGINEER
5. THE MEMBER SECRETARY
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 17779 OF 2008 N
====================
Dated this the 13th day of June, 2008
J U D G M E N T
Ext.P5 is a representation made by the petitioner before the 5th
respondent raising complaints against the piggery run by the 3rd
respondent. According to the petitioner, no action has been taken on
Ext.P5 and hence this writ petition.
2. If as stated by the petitioner, Ext.P5 has been received, the 5th
respondent shall take note of the same and appropriate action shall be
taken, but any such action shall be only with notice to the 3rd respondent
against whom the complaint is now made.
3. Standing counsel for the 5th respondent points out that the
Environmental Engineer, the 4th respondent is the appropriate authority to
deal with Ext.P5. If that be so, it will be open to the 5th respondent to
forward the complaint to the 4th respondent, who in turn, shall deal with
the complaint in the manner as indicated above, as expeditiously as
possible.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp