IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10127 of 2005(E)
1. MARATT PLANTATIONS PRIVATE LIMITED,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE MAMPAD GRAMA PANCHAYATH,
3. THE ENVIRONMENTAL ENGINEER,
For Petitioner :SMT.PRABHA R.MENON
For Respondent :SRI.M.K.CHANDRA MOHANDAS,SC,POLL.C.BOAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.10127 OF 2005
---------------------------------------
Dated this the 28th day of August, 2008.
J U D G M E N T
Petitioner approached this Court aggrieved by Exhibit P10
order passed by the Grama Panchayath refusing to renew the
licence. Pursuant to the interim order dated 29.03.2005, it is
seen that the licence has been renewed. It is also submitted that
as per the report of the Environmental Engineer, there is no
pollution.
2. This writ petition is disposed of in terms of the interim
order making it clear that if any person has any grievance with
regard to pollution, such person shall be referred to the third
respondent at the first instance.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 10127 OF 2005
J U D G M E N T
28.08.2008