IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 13420 of 2003(V)
1. MARAKKAR KUNJU MUHAMMED, S/O. MARAKKAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM
3. THE GENERAL MANAGER,
4. THE KERALA STATE POLLUTION CONTROL
5. VENGOLA GRAMA PANCHAYATH,
6. A.K.SUDHEER, S/O. KUNJUMON,
For Petitioner :SRI.K.A.SHAMSUDEEN
For Respondent :SRI.M.M.SAIDU MUHAMMED
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
O.P.NO.13420 OF 2003
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Petitioner approached this court with certain grievances
regarding the functioning of a flour mill in C.M.P.22632/2003.
This court passed the following order on 3.12.2003:
“This is a petition for stay of Ext.P3 proceedings
granting licence to the 5th respondent herein (6th
respondent in the O.P.) to run a flour mill.
Starting of the flour mill will be subject to the
result of the O.P. It is also ordered that pending
further hearing rice alone shall be ground there.
In other words, before grinding spices, orders
from this court shall be obtained.”
Writ petition is disposed of in terms of the said order.
KURIAN JOSEPH, JUDGE
jes