High Court Kerala High Court

M.M.Thomas vs State Of Kerala on 3 October, 2007

Kerala High Court
M.M.Thomas vs State Of Kerala on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 20880 of 2000(I)



1. M.M.THOMAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.N.N.SUGUNAPALAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/10/2007

 O R D E R
                       H.L.Dattu,C.J. & K.T.Sankaran,J.
                       ----------------------------------------------
                           O.P.No.20880 of 2000-I
                       ----------------------------------------------

                     Dated, this the 3rd day of October, 2007

                                     JUDGMENT

H.L.Dattu,C.J.

As on today, in our opinion, the reliefs sought for by the petitioners

does not survive for consideration of this Court. Therefore, the Original Petition is

disposed of, as having become unnecessary.

(2) However, liberty is reserved to the petitioners, if they so

desire, if for any reason the industry of the 6th respondent is causing any

pollution either by water, air, land and sound, to approach the appropriate

authorities.

In view of the order passed in the Original Petition,

C.M.P.No.34980 of 2000 is dismissed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-